Allahabad High Court High Court

Pankaj Kumar & Another vs State Of U.P. & Others on 18 January, 2010

Allahabad High Court
Pankaj Kumar & Another vs State Of U.P. & Others on 18 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 573 of 2010

Petitioner :- Pankaj Kumar & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.K. Dubey
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.

Victim petitioner no.2 is present in the court and has been identified by
her lawyer. It is submitted by the learned counsel for the petitioners that,
petitioner no.2 has married with the petitioner no.1 out of her own free
will and both the petitioners are major.

Issue notice to respondent no.3 who may file counter affidavit within two
weeks. Learned A.G.A. may also file counter affidavit in the meantime.
Rejoinder affidavit if any may be filed within one week next thereafter.

List this matter after expiry of the aforesaid period.
Till next date of listing, the arrest of the petitioners, namely, Pankaj
Kumar and Smt. Chandrawati who are wanted in Case Crime No.9084
of 2009, under Section 363, 366 I.P.C., P.S. Marhara, District Etah 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 :- 18.1.2010
Mustaqeem.