Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 1283 of 2010 Petitioner :- Puneet Kumar Pachauri & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Pramod Bhardawaj,Pawan Bhardawaj Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Challenge in this petition is to the F.I.R lodged at case crime no. 1 of 2010
under section 363, 366 IPC P.S. Madrak Distt Aligarh.
The victim is present in court. She has been identified by the lawyer
appearing in the case. On being queried she said that she had gone on her own
free will and tied nuptial knots with petitioner no.1. She also claimed to be
major. To all appearances, she appeared to be major.
Issue notice to respondent no.3 who may file counter affidavit within two
weeks. Learned A.G.A may also file counter affidavit within the aforesaid
period. Rejoinder affidavit if any may be filed within one week next
thereafter. List this matter after expiry of the aforesaid period.
In the meanwhile, the arrest of the petitioners who are wanted in case crime as
aforesaid shall remain stayed.
Order Date :- 27.1.2010
MH