Allahabad High Court High Court

Afjal & Others vs State Of U.P. & Others on 27 January, 2010

Allahabad High Court
Afjal & Others vs State Of U.P. & Others on 27 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 936 of 2010

Petitioner :- Afjal & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.P. Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioners and the learned A.G.A.

This petition has been filed for quashing the F.I.R. dated 6.11.2009 giving rise
to Case Crime No.443 of 2009, under Sections 323, 504, 506, 498A and 3/4
Dowry Prohibition Act, P.S. Cholapur, district Varanasi.

Learned A.G.A. is granted four weeks’ time to file a counter affidavit.
Rejoinder affidavit be filed within two weeks. List thereafter before the
appropriate Court. It shall not be treated as tied up or part heard to this Bench
and shall stand released from the order of assignment.

Till the next date of listing or till the submission of charge sheet, whichever is
earlier, the arrest of the petitioners, namely, Afjal, Sahwan Ali, Vituran and
Samim @ Nasim, accused in the aforesaid case crime number, shall remain
stayed subject to the condition that they shall fully cooperate in the
investigation and shall make themselves available as and when required by
the police for the purpose of investigation.

Order Date :- 27.1.2010
mt