Allahabad High Court High Court

Smt. Bisla Devi vs State Of U.P. & Others on 3 August, 2010

Allahabad High Court
Smt. Bisla Devi vs State Of U.P. & Others on 3 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13955 of 2010

Petitioner :- Smt. Bisla Devi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- N.K. Sharma
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 petitioner, namely, Bisla Devi, who is involved in
case crime no.1468 of 2010, under Sections 323,352,353,332 and 506 I.P.C.,
P.S. Indrapuram, District Ghaziabad 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 :- 3.8.2010
Asha