Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 806 of 2010 Petitioner :- Smt. Asha Devi Respondent :- State Of U.P. & Others Petitioner Counsel :- Arvind Agarwal 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, Smt. Asha Devi,who is involved in
case crime no.440 of 2009 under Sections 420,406 I.P.C, P.S. Mathsena,
District Firozabad 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 :- 21.1.2010
Asha