Allahabad High Court High Court

Smt. Sagirunnisha W/O Naseer … vs State Of U.P. Thru Prin. Secy. Home … on 29 January, 2010

Allahabad High Court
Smt. Sagirunnisha W/O Naseer … vs State Of U.P. Thru Prin. Secy. Home … on 29 January, 2010
Court No. - 28

Case :- MISC. BENCH No. - 694 of 2010

Petitioner :- Smt. Sagirunnisha W/O Naseer Ahmad
Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors.
Petitioner Counsel :- Ajmal Khan
Respondent Counsel :- G.A.

Hon'ble Alok K. Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Heard the learned counsel for the petitioners and learned A.G.A. who has put
in appearance on behalf of the State, opposite parties nos.1, 2 and 3.

Let notice be issued to opposite party no. 4 returnable at an early date, who
may file counter affidavit, if any.

Steps may be taken within seven days by registered post Ad failing which the
interim order which is being passed hereinbelow shall come to an end
automatically.

List in the month of February, 2010.

Learned A.G.A. may also file counter affidavit, if any, in the meantime.

Learned counsel for the petitioners points out that earlier three co-accused
Zainuddeen, Fraheem and Shakeel Ahmad having similar allegations against
them, have been given an interim relief to the effect that they will not be
arrested till the next date of listing (Annexure-5) and there is no good reason
to deprive the petitioners from getting the same relief.

Learned A.G.A. has nothing to say substantial against it.

In view of the above and having regard to the fact that it is provided that till
the next date of listing or till filing of the police report whichever is earlier the
petitioners (Smt. Sagirunnisha and Naseer Ahmad) shall not be arrested in
Case Crime No.279 of 2009, under Sections 419, 420, 467, 468, 471, 472
I.P.C., Police Station Kandhai, District Pratapgarh subject to their full
cooperation in the investigation which shall go on.

Order Date :- 29.1.2010
PAL/