Allahabad High Court High Court

Dalvir Singh & Others vs State Of U.P. & Others on 3 February, 2010

Allahabad High Court
Dalvir Singh & Others vs State Of U.P. & Others on 3 February, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 1491 of 2010

Petitioner :- Dalvir Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Kamini Pandey,Ajay Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioners and also learned AGA appearing
for the State.

The relief sought in this petition is for quashing the FIR registered as case
crime no. 295 of 2009, under Section 363, 366 IPC, P.S. Sahpau, District-
Hathras.

Issue notice to respondent no. 3, who may file counter affidavit within four
weeks. Learned AGA may also file counter affidavit within the same period.
Rejoinder affidavit may be filed within two weeks thereafter.

List thereafter before the appropriate Bench.

The petitioners are directed to produce Ranu before the concerned
Magistrate within two weeks. The Magistrate concerned shall get Renu
medically examined to ascertain her age. He shall also record her statement
under Section 164 Cr.P.C. after intimation to the complainant.

The arrest of the petitioners, namely Dalvir Singh, Smt. Renu, Om Veer
Singh, Ramveer Singh, Hari Singh and Malati is stayed for a period of six
weeks.

It shall not be treated as tied up or part heard with this Bench and shall
stands released from the order of assignment.

Order Date :- 3.2.2010
KU