Allahabad High Court High Court

Shreesh Kumar Singh & Others vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Shreesh Kumar Singh & Others vs State Of U.P. & Others on 4 February, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 1570 of 2010

Petitioner :- Shreesh Kumar Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Kr. Umesh Nigam
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Issue notice to opposite parties No. 4 and 5. Certified copy of this order will be issued
only after steps have been taken.

Counter affidavit may be filed by the opposite parties as well as by the AGA within
four weeks. Rejoinder affidavit may be filed within two weeks. List thereafter before
the appropriate Court. It shall not be treated as tied-up or part-heard and shall stand
released from the order of assignment.

The petitioners will not be arrested for a period of one month in case crime No. 8 of
2010 under sections 363/506 I.P.C. P.S. Sahibabad district Ghaziabad provided the
petitioners cooperate with the investigation which is not being stayed and which
should be completed expeditiously and also subject to the condition that the girl is
produced by the petitioners before the CJM of the district within 15 days from today
along with a certified copy of this order.

The CJM, Ghaziabad will get the girl medically examined for determining her age.
The medical report will bear the photograph of the girl.
Thereafter, the CJM will record the statement of the girl under section 164 Cr. P.C.
after ensuring that the statement is not being given under any undue influence or
coercion because of the custody from which she has been produced. The statement
recorded by the CJM will also bear a photograph of the girl. The statement of the girl
shall be recorded after due intimation to the complainant so that they may identify the
girl before the CJM.

Order Date :- 4.2.2010
AM/-