Allahabad High Court High Court

Narendra Kaur @ Baby & Others vs State Of U.P. & Others on 19 July, 2010

Allahabad High Court
Narendra Kaur @ Baby & Others vs State Of U.P. & Others on 19 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12796 of 2010

Petitioner :- Narendra Kaur @ Baby & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ruchi Mishra
Respondent Counsel :- Govt. Advocate,M.R. Goswami

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.

List and connect this writ petition along with Criminal Misc.Writ Petition
No.7690 of 2010.

Learned counsel for the complainant prays for and is allowed two weeks’ time
for filing counter affidavit. Learned A.G.A. may also file counter affidavit
within the same period. Rejoinder affidavit may thereafter be filed within one
week.

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, Narendra Kaur @ Baby, Parul
Khanuja @ Angad Pal and Shahid Ansari, who are involved in case crime
no.83 of 2010, under Section 366 I.P.C., P.S.Fazalganj, District Kanpur 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 :- 19.7.2010
Asha