Allahabad High Court High Court

Smt. Kalawati & Others vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Smt. Kalawati & Others vs State Of U.P. & Others on 13 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 544 of 2010

Petitioner :- Smt. Kalawati & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dwijendra Prasad,Ajendra Kumar
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 within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List this matter after the expiry of the aforesaid period.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioner, namely, Smt. Kalawati, Rajesh alias Rakesh,
Ravindra and Pradeep who are wanted in case crime No. 606 of 2009 under
sections 457, 380, 323, 504 I.P.C. P.S. Adarsh Mandi Shamli District
Muzaffarnagar 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 :- 13.1.2010
o.k.