Allahabad High Court High Court

Mukesh & Others vs State Of U.P. & Others on 26 July, 2010

Allahabad High Court
Mukesh & Others vs State Of U.P. & Others on 26 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13269 of 2010

Petitioner :- Mukesh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sushil Kumar Pandey
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. 4 is present in the court and has been identified by
her counsel. It is submitted by learned counsel for the petitioners that
petitioner no. 4 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 petitioners, namely, Mukesh, Kesh
Kumari, Boby and Smt. Nisha who are wanted in case crime No. 180 of 2010
under sections P.S. District shall remain stayed.
Order Date :- 26.7.2010
o.k.