Allahabad High Court High Court

Prashant Parasher & Others vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Prashant Parasher & Others vs State Of U.P. & Others on 28 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 974 of 2010

Petitioner :- Prashant Parasher & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Prashant Kumar Singh,Bharat Garg
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioners and also learned AGA appearing for
the State.

We have been taken through the allegations contained in the FIR and the
material on record.

Issue notice to respondent no.3, who may file counter affidavit within four
weeks. Learned AGA may also file counter affidavit within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List thereafter before appropriate Bench.

Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely Prashant Parasher, Smt. Neelima
Parasher, Chandera Mohan Parasher, Baby, Sudhir Joshi and Devi Lal Joshi
who are involved in case crime no.1 of 2010 , under Sections 498-A, 323,
504, 506 IPC and 3/4 Dowry Prohibition Act, Police Station Mahilla Thana,
Sector 39, district Gautam Budh 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 and
investigation may go on.

It shall not be treated as tied up or part heard with this Bench and shall stand
released from the order of assignment.

Order Date :- 28.1.2010
Gaurav