Allahabad High Court High Court

Nasreen And Others vs State Of U.P. And Others on 6 August, 2010

Allahabad High Court
Nasreen And Others vs State Of U.P. And Others on 6 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 14281 of 2010

Petitioner :- Nasreen And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- A.Kumar Singh,Shashi Shekhar Tiwari
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 in the meantime.
Rejoinder affidavit if any may be filed within two weeks next thereafter.
Connect and list this matter along with Criminal Misc. Writ Petition no.
44997 of 2010 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, Nasreen, Suhil, Smt. Saira Banu, Shamim
Ahmad & Haseen Ahmad who are wanted in Case Crime No. 193 of 2010
under section 363/366/34 I.P.C., P.S. Gagalhadi, District Saharanpur 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 :- 6.8.2010
Naim