Allahabad High Court High Court

Zubaida Begam & Others vs State Of U.P. & Others on 2 August, 2010

Allahabad High Court
Zubaida Begam & Others vs State Of U.P. & Others on 2 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13812 of 2010

Petitioner :- Zubaida Begam & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sheo Ram Singh,Janardan Yadav
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. 

Issue   notice   to   respondent   no.4   who   may   file   counter   affidavit 

within four weeks. Learned A.G.A. may also file counter affidavit in 

the meantime. Rejoinder affidavit if any may be filed within two 

weeks next thereafter. 

List this matter after expiry of the aforesaid period. 

Till next date of listing or till submission of charge sheet whichever 

is earlier, the arrest of the petitioners, namely, Zubaida Begum, 

Wasim   Khan,   Kulsum   Begum,   Gudia,   Naushad   Ahmad   and 

Shahzad Ahmad who are wanted in Case Crime No. 996 of 2010, 

under   Sections   406,   506   and   420   I.P.C.,   P.S.   Kotwali,   district 

Azamgarh shall remain stayed of course subject to the restraint 

that the petitioners shall fully cooperate with the investigation and 

shall appear as and when called upon to assist in the investigation. 
Order Date :- 2.8.2010
Shahnawaz