Allahabad High Court High Court

Rambhuvan Verma & Another vs State Of U.P. & Others on 13 July, 2010

Allahabad High Court
Rambhuvan Verma & Another vs State Of U.P. & Others on 13 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12361 of 2010

Petitioner :- Rambhuvan Verma & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sheel Ojha,Smt. Manju Ojha
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.

Victim petitioner no.2 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.2 has married with the petitioner no.1 out of her own free will
and both the petitioners are major.

Issue notice to respondent no.3 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 Rambhuvan
Verma & Smt. Karishma Verma , who are wanted in Case Crime No. 294
of 2009 under Section 363, 366 I.P.C., P.S. Barsthi , District Jaunpur 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 :- 13.7.2010
Naim