Allahabad High Court High Court

Urmila vs State Of U.P. & Others on 7 January, 2010

Allahabad High Court
Urmila vs State Of U.P. & Others on 7 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 153 of 2010

Petitioner :- Urmila
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Satya Prakash Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,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.3, 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, Urmila, who is involved in case
crime no. 1140 of 2009 under Sections 419, 420, 406 IPC, P.S. Mubarakpur,
District Azamgarh, shall remain stayed of course subject to the restraint that
the petitioner shall fully cooperate with the investigation and shall appear as
and when called upon to assist in the investigation.

Order Date :- 7.1.2010
RKSh