Allahabad High Court High Court

Basdev S/O Kallu & Anr. vs State Of U.P. Thru Principal … on 14 June, 2010

Allahabad High Court
Basdev S/O Kallu & Anr. vs State Of U.P. Thru Principal … on 14 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5619 of 2010

Petitioner :- Basdev S/O Kallu & Anr.
Respondent :- State Of U.P. Thru Principal Secretary Home & Ors.
Petitioner Counsel :- Vishwanath Singh
Respondent Counsel :- G.A.

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Learned Government Advocate has accepted notice on behalf of opposite
parties no. 1 to 3.

Issue notice to opposite party no. 4 returnable at an early date.

Keeping in view the submission of the learned counsel for the petitioner that
petitioner is residing with the girl in question and they have entered into
wedlock and keeping in view the law settled by Hon’ble Supreme Court in a
case reported in 2006 Cr.L.J. 3309, Lata Singh Vs. State of U.P.
respondents are restrained till next date of listing or till filing of chargesheet
to arrest the petitioners.

Four weeks’ time is allowed to file counter affidavit, two weeks for rejoinder
affidavit. List thereafter.

Order Date :- 14.6.2010
Madhu