Allahabad High Court High Court

Raj Kumar & Others vs State Of U.P. & Others on 16 July, 2010

Allahabad High Court
Raj Kumar & Others vs State Of U.P. & Others on 16 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12654 of 2010

Petitioner :- Raj Kumar & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Hemant Kumar,J.J. Munir
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, Raj Kumar, Harprasad, Sahab Singh and
Peeto Devi who is wanted in case crime No. 441 of 2010 under sections 3/4
of Dowry Prohibition Act P.S. Iglas District Aligarh 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 :- 16.7.2010
o.k.