Allahabad High Court High Court

Ahsan Raza & Others vs State Of U.P. & Others on 22 June, 2010

Allahabad High Court
Ahsan Raza & Others vs State Of U.P. & Others on 22 June, 2010
Court No. - 33

Case :- CRIMINAL MISC. WRIT PETITION No. - 10888 of 2010

Petitioner :- Ahsan Raza & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sharique Ahmed
Respondent Counsel :- Govt. Advocate

Hon'ble V.K. Shukla,J.

Hon’ble Ran Vijai Singh,J.

Learned A.G.A. has accepted notice on behalf of respondent nos. 1 and 2.
Issue notice to respondent no. 3.

Each one of the respondent is accorded eight weeks time to file counter
affidavit. Rejoinder affidavit may be filed within next two weeks.
List thereafter.

It has been contended on behalf of the petitioners that in the present case there
is matrimonial discord in between daughter of petitioner no.1 Ahsan Raza and
respondent no.3. Petitioners submit that as a counter blast first information
report has been lodged against the petitioners. and criminal forum has been
misused by falsely implicating entire family members.
Prima facie arguments advanced, requires consideration by this court.
Consequently, till the next date of listing or till submission of the report under
Section 173 (2) Cr. P.C. whichever is earlier, petitioners shall not be arrested
in Case Crime No. 121 of 2010 under Sections 323,504,506 I.P.C. , Police
Station Anwarganj, District Kanpur Nagar, subject to condition that
petitioners shall extend all possible co-operation with the on going
investigation.

Order Date :- 22.6.2010
T.S.