Allahabad High Court High Court

Pooja Vishwakarma And Anr. vs State Of U.P. And Others on 6 August, 2010

Allahabad High Court
Pooja Vishwakarma And Anr. vs State Of U.P. And Others on 6 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 14341 of 2010

Petitioner :- Pooja Vishwakarma And Anr.
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Gopal Ji Rai
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.

The victim petitioner no.1 is present in the court and has been identified
by her lawyer. It is submitted by the learned counsel for the petitioners
that, petitioner no.1 is major and has married with petitioner no.2 out of
her own free will.

Issue notice to respondent no.4 who may file counter affidavit within two
weeks. Learned A.G.A. may also file counter affidavit in the meantime.
Rejoinder affidavit if any may be filed within one week next thereafter.

List this matter after expiry of the aforesaid period.
Till next date of listing, the arrest of the petitioners, namely, Pooja
Vishwakarma and Rajan Pandey who are wanted in Case Crime No.170
of 2010, under Section 363, 366 I.P.C., P.S. Sarnath, District Varanasi
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 :- 6.8.2010
Mustaqeem.