Allahabad High Court High Court

Smt. Archana Tiwari & Another vs State Of U.P. & Others on 19 July, 2010

Allahabad High Court
Smt. Archana Tiwari & Another vs State Of U.P. & Others on 19 July, 2010
Court No. - 42
Case :- CRIMINAL MISC. WRIT PETITION No. - 12761 of 2010
Petitioner :- Smt. Archana Tiwari & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rakesh Dubey,Rajiv Gupta
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. 

It is submitted by the learned counsel for the petitioners that on the 

basis of almost same allegations a complaint under Section 138 

Negotiable Instrument Act is pending.

Issue   notice   to   respondent   no.3   who   may   file   counter   affidavit 

within four weeks. Learned A.G.A. may also file counter affidavit in 

the meantime. Rejoinder affidavit if any may be filed within two 

weeks next thereafter. 

List this matter after expiry of the aforesaid period. 

Till next date of listing or till submission of charge sheet whichever 

is earlier, the arrest of the petitioners, namely, Smt. Archana Tiwari 

and Manish Tiwari who are wanted in Case Crime No.145 of 2010, 

under   Sections  323,   406,   420,   504,   506   I.P.C.,   P.S.   Lal   Kurti, 

District   Meerut   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 :- 19.7.2010/Mustaqeem.