Allahabad High Court High Court

Shahnara & Others vs State Of U.P. & Others on 15 July, 2010

Allahabad High Court
Shahnara & Others vs State Of U.P. & Others on 15 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12590 of 2010

Petitioner :- Shahnara & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Azhar Husain,A.C. Srivastava
Respondent Counsel :- Govt. Advocate

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.

The victim petitioner no.1 is present in the Court and has been identified by
her counsel.

Learned counsel for the petitioners submitted that she has married with
petitioner no.2 out of her own free will and both are major.

Issue notice to respondent no.4, who may file counter affidavit within two
weeks. 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, the arrest of the petitioners, namely, Shahnara,
Shanu, Dilshad, Shahjad, Javed and Mustaq, who are involved in case crime
no.95 of 2010, under Sections 363,366 and 506 I.P.C., P.S.Nai Ki Mandi,
District Agra 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 :- 15.7.2010
Asha