Allahabad High Court High Court

Smt. Asha Yadav And Others vs State Of U.P. & Ors. on 11 August, 2010

Allahabad High Court
Smt. Asha Yadav And Others vs State Of U.P. & Ors. on 11 August, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 14521 of 2010

Petitioner :- Smt. Asha Yadav And Others
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Ravindra Prakash Srivasta
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Surendra Singh,J.

Heard learned counsel for the petitioners and learned Additional
Government Advocate.

Petitioners Smt. Asha Yadav and Jitendra Kumar Yadav are
present in this Court and they have been identified by their lawyer.
Smt. Asha Yadav states that she voluntarily married Jitendra and
there is no abduction. She further states that she is major her date
of birth being 05.07.1992 as per high school certificate, which is
annexed as Annexure 2 to the writ petition.

Issue notice to respondent No. 4, who may file a counter affidavit
within four weeks. Rejoinder affidavit may be filed within two
weeks thereafter.

List thereafter.

Till the next date of listing, the arrest of the petitioners in case
crime No. 456 of 2010, under sections 363/366 IPC, PS Gola,
district Gorakhpur shall remain stayed provided they cooperate
with the investigation.

Certified copy of the order will not be issued unless steps are
taken.

Order Date :- 11.8.2010
Ishrat