Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 26217 of 2009 Petitioner :- Kamala Devi & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- S.K. Srivastava,V.K. Srivastava 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.4, who may file counter affidavit within
four weeks. 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, Kamala Devi and Sankar
Lal who are wanted in Case Crime No.514 of 2009, under Sections 419,
420, 467, 468, 471, 504, 506 I.P.C., P.S. Colonelganj, District Allahabad
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 :- 19.1.2010
Mustaqeem.