Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12995 of 2010 Petitioner :- Smt. Razia & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Manoj Kumar Srivastava 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 counsel. It is submitted by learned counsel for the petitioners that
petitioner no. 1 has married with petitioner no. 2 out of her own free will and
both are major.
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 the expiry of the aforesaid period.
Till next date of listing the arrest of the petitioners, namely, Smt. Razia and
Asif Quraishi who are wanted in case crime No. 579 of 2010 under sections
363, 366 I.P.C. P.S. Meerganj District Bareilly shall remain stayed.
Order Date :- 21.7.2010
o.k.