Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12142 of 2010 Petitioner :- Suresh Kushwaha And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- T.K. Tripathi Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioners and also learned A.G.A. appearing
for the State.
We have been taken through the allegations contained in the F.I.R. and the
material on record.
The victim, petitioner no. 2 is present in the court and has been identified by
her counsel. It is submitted by learned counsel for the petitioners that
petitioner no. 2 has married with petitioner no. 1 out of her own free will and
both are major.
Issue notice to respondent no. 4 who may file counter affidavit within four
weeks. Learned A.G.A. may also file counter affidavit within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List this matter after the expiry of the aforesaid period.
Till next date of listing the arrest of the petitioners, namely, Suresh
Kushwaha and Smt. Laxmi who are wanted in case crime No. 142 of 2010
under sections 363, 366 I.P.C. P.S. Kotwali Mahoba District Mahoba shall
remain stayed.
Order Date :- 9.7.2010
o.k.