Allahabad High Court High Court

Geeta & Another vs State Of U.P. & Others on 6 January, 2010

Allahabad High Court
Geeta & Another vs State Of U.P. & Others on 6 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 13 of 2010

Petitioner :- Geeta & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sanjeev Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,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 the 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, Geeta and Bhagwan Singh who are
wanted in case crime No. 577 of 2009 under sections 316, 338, 504, 506
I.P.C. P.S. Amapur District Kanshi Ram 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 :- 6.1.2010
o.k.