Allahabad High Court High Court

Razia And Others vs State Of U.P. And Others on 5 January, 2010

Allahabad High Court
Razia And Others vs State Of U.P. And Others on 5 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 26499 of 2009

Petitioner :- Razia And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ali Hasan,Ishtiyaq Ali
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.

Petitioner no.1 is present in the Court and identified by learned counsel for the
petitioners. She is major and married with petitioner no.2.

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 petitioners, namely, Razia, Zabir alias Tarzan,
Niyamat and Gulfam (Golfan), who are involved in case crime no.585 of
2009, under Sections 363, 366 and 506 I.P.C., P.S. Achhnera, District Agra
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 :- 5.1.2010
Asha