Court No. - 40 Case :- CRIMINAL MISC. WRIT PETITION No. - 26702 of 2009 Petitioner :- Ravi Alias Naeem And Another Respondent :- State Of U.P. Thru Home Lko. And Others Petitioner Counsel :- R.P. Singh Respondent Counsel :- Govt. Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the petitioners and perused the
impugned order.
The submission is that by the impugned order dated 13.11.2009
passed by Chief Judicial Magistrate, Ghaziabad the custody of the
petitioner No.2 Smt. Taslima alias Soni has been directed to be
given to her parents respondent Nos.2 and 3 and the revision
preferred by the petitioners against the order of the Chief Judicial
Magistrate, Ghaziabad has been illegally dismissed by the
revisional court by order dated 13.11.2009 even though Smt.
Taslima alias Soni petitioner No.2 is a major and legally wedded
wife of the petitioner No.1 Ravi alias Naeem.
Considering the submissions made and the facts stated this Court
is of the view that the matter requires consideration upon receiving
response from the respondents.
Notice on behalf of respondent no.1 has been accepted by learned
AGA.
Issue notice to opposite party No.2 and 3 returnable within six
weeks. Steps for service be taken within two weeks.
List this case in the week commencing Ist of February 2010.
Till the next date of listing the operation of the order dated
13.11.2009 passed by Chief Judicial Magistrate Ghaziabad, in
case crime no.2206 of 2009 and the order dated 25.11.2009,
passed by Incharge Sessions Judge Ghaziabad, in Criminal
Revision No.460 of 2009 Ravi alias Naeem Vs State under Section
363.366 and 376 IPC, shall remain stayed.
Order Date :- 7.1.2010
cps