Allahabad High Court High Court

Pushpendra Alias Pushpal And … vs State Of U.P. & Ors. on 28 July, 2010

Allahabad High Court
Pushpendra Alias Pushpal And … vs State Of U.P. & Ors. on 28 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13552 of 2010

Petitioner :- Pushpendra Alias Pushpal And Others
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Prashant K. Lal
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.

Victim petitioner no. 2 is present in the court and has been identified by
her lawyer. It is submitted by the learned counsel for the petitioners that,
petitioner no. 2 has married with the petitioner no.1 out of her own free
will and both the petitioners are major.

Issue notice to respondent no.3 who may file counter affidavit within two
weeks. Learned A.G.A. may also file counter affidavit in the meantime.
Rejoinder affidavit if any may be filed within one week next thereafter.

List this matter after expiry of the aforesaid period.
Till next date of listing, the arrest of the petitioners, namely, Pushpendra
alias Pushpal, Prabhanjana, Smt. Gopa Shree, Keshu Ram and Km.
Praveen who are wanted in Case Crime No. 108 of 2010, under Sections
363 and 366 I.P.C., P.S. Malawan, district Etah 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 :- 28.7.2010
Shahnawaz