Allahabad High Court High Court

Munni Devi & Another vs State Of U.P. & Others on 4 August, 2010

Allahabad High Court
Munni Devi & Another vs State Of U.P. & Others on 4 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 14109 of 2010

Petitioner :- Munni Devi & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.P. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioner 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 within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List this matter after expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely, Munni Devi and Brindawan
Singh,who is involved in case crime no.C-877 of 2010, under Sections
419
,420,467,468,471,192 and 193 I.P.C., P.S.Siddharth Nagar, District
Siddharth 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 :- 4.8.2010
Asha