Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 13120 of 2010 Petitioner :- Buchiya Devi Respondent :- State Of U.P. And Others Petitioner Counsel :- Santosh Kumar Singh Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioner 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.
Issue notice to respondent no. 4 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 or till submission of charge sheet whichever is earlier,
the arrest of the petitioner, namely, Buchiya Devi who is wanted in case
crime No. 126 of 2010 under sections 3 of Lok Sampatti Ka Nuksani
Niwaran Adhiniyam 1984(Damages of Public Property and removal of
Difficulty Act, 1984) P.S. Dokati District Ballia shall remain stayed of
course subject to the restraint that the petitioner shall fully cooperate with the
investigation and shall appear as and when called upon to assist in the
investigation.
Order Date :- 23.7.2010
o.k.