Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 388 of 2010 Petitioner :- Anish Tiwari @ Annu Tiwari And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Sanjay Kumar Mishra Respondent Counsel :- Govt. Advocate,Rakesh Ch. Tiwari 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 and learned counsel for the complainant.
We have been taken through the allegations contained in the F.I.R. and
the material on record.
Learned counsel for the complainant prays for and is granted four weeks
time to file counter affidavit. Learned A.G.A. may also file counter
affidavit in the meantime. Rejoinder affidavit if any may be filed within
two weeks next thereafter.
List this matter after expiry of the aforesaid period.
Till next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely, Anish Tiwari alias Annu
Tiwari, Prabhat Chand Tiwari, Smt. Prabha Tiwari, Pratima Tiwari alias
Gunjan, Smita Tiwari alias Sima Prabhat Chand Tiwari and Rajesh
Tiwari who are wanted in case crime No.1101 of 2009 under Sections
498A, 120B, 323, 504, 506, 406 I.P.C. read with Section ¾ Dowry
Prohibition Act, P.S. Obra, District Sonbhadra 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 :- 11.1.2010
Mustaqeem.