Allahabad High Court High Court

Smt. Phool Shree & Others vs State Of U.P. & Others on 18 January, 2010

Allahabad High Court
Smt. Phool Shree & Others vs State Of U.P. & Others on 18 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 616 of 2010

Petitioner :- Smt. Phool Shree & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ratan Singh
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,   Smt.   Phool   Shree,   Lal 

Singh and Nannhey who are wanted in Case Crime No.421 of 2009, 

under Sections 420, 406 I.P.C., P.S. Sunnagari, District Kanshi Ram 

Nagar 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 :- 18.1.2010
Mustaqeem.