Allahabad High Court High Court

Anish Tiwari @ Annu Tiwari And … vs State Of U.P. And Others on 11 January, 2010

Allahabad High Court
Anish Tiwari @ Annu Tiwari And … vs State Of U.P. And Others on 11 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 388 of 2010

Petitioner :- Anish Tiwari @ Annu Tiwari And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sanjay Kumar Mishra
Respondent Counsel :- Govt. Advocate,Rakesh Ch. Tiwari

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 and learned counsel for the complainant.

We have been taken through the allegations contained in the F.I.R. and 

the material on record. 

Learned counsel for the complainant prays for and is granted four weeks 

time   to   file   counter   affidavit.   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,   Anish   Tiwari   alias   Annu 

Tiwari, Prabhat Chand Tiwari, Smt. Prabha Tiwari, Pratima Tiwari alias 

Gunjan,   Smita   Tiwari   alias   Sima   Prabhat   Chand   Tiwari   and   Rajesh 

Tiwari who are wanted in case crime No.1101 of 2009 under Sections 

498­A,   120­B,   323,   504,   506,   406  I.P.C.   read  with  Section  ¾  Dowry 

Prohibition   Act,   P.S.   Obra,   District   Sonbhadra   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 :- 11.1.2010
Mustaqeem.