Allahabad High Court High Court

Anil Kumar Pal & Others vs State Of U.P. & Others on 21 July, 2010

Allahabad High Court
Anil Kumar Pal & Others vs State Of U.P. & Others on 21 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12968 of 2010

Petitioner :- Anil Kumar Pal & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.N. Mishra,Satyendra Kumar Mishra
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.5 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, Anil Kumar
Pal, Smt. Pooja, Vijay Bahadur Pal and Om Pal who are wanted in Case
Crime No. 775 of 2010, under Sections 363, 366 and 506 I.P.C., P.S.
Kalyanpur, district Kanpur Nagar 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 :- 21.7.2010
Shahnawaz