Allahabad High Court High Court

Anil Kumar & Another vs State Of U.P. & Others on 9 July, 2010

Allahabad High Court
Anil Kumar & Another vs State Of U.P. & Others on 9 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12108 of 2010

Petitioner :- Anil Kumar & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ram Niwas Singh,Vinay Kr. Singh Chandel
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. 3 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 petitioner, namely, Anil Kumar and
Priya Rani Gautam who are wanted in case crime No. 766 of 2010 under
sections 366 I.P.C. P.S. Kavi Nagar District Ghaziabad shall remain
stayed.

Order Date :- 9.7.2010
o.k.