Allahabad High Court High Court

Chandra Mohan Sharma @ Guddu & … vs State Of U.P. & Others on 14 July, 2010

Allahabad High Court
Chandra Mohan Sharma @ Guddu & … vs State Of U.P. & Others on 14 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12481 of 2010

Petitioner :- Chandra Mohan Sharma @ Guddu & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- M.K. 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.

Issue notice to respondent no.3 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 expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely, Chandra Mohan Sharma @
Guddu and Siyaram Sharma, who are involved in case crime no. 21 of 2010,
under Sections 504, 506 I.P.C. and 3/4 Dowry Prohibition Act, Police Station

– Maduwadeeh, District – Varanasi 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 :- 14.7.2010
Sunil Kr. Gupta