Allahabad High Court High Court

Nayan Bihari & Others vs State Of U.P. & Others on 3 February, 2010

Allahabad High Court
Nayan Bihari & Others vs State Of U.P. & Others on 3 February, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 1484 of 2010

Petitioner :- Nayan Bihari & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Shivaji Singh
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioners and the learned A.G.A.
This writ petition has been filed for quashing the F.I.R. dated 5.1.2010 giving
rise to Case Crime No.17 of 2010 under Sections 498A, 323, 504, 506 I.P.C.
and 3/4 Dowry Prohibition Act, P.S. Tahbarpur, district Azamgarh.
Learned A.G.A. is granted four weeks’ time to file a counter affidavit. Issue
notice to respondent nos. 4 and 5, who may also file counter affidavit within
the same period. Rejoinder affidavit be filed within two weeks. List thereafter
before the appropriate Court. It shall not be treated as tied up or part heard to
this Bench and shall stand released from the order of assignment.
Till the next date of listing or till the submission of charge sheet, whichever is
earlier, the arrest of the petitioners, namely, Nayan Bihari, Mukund Bihari,
Magan Bihari, Atal Bihari, Chhannoo Devi, Meena Devi and Chighghoo,
accused in the aforesaid case crime number, shall remain stayed subject to the
condition that they shall fully cooperate in the investigation and shall make
themselves available as and when required by the police for the purpose of
investigation.

Order Date :- 3.2.2010
mt