Allahabad High Court High Court

Smt. Baleshwari & Others vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Smt. Baleshwari & Others vs State Of U.P. & Others on 28 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 1038 of 2010

Petitioner :- Smt. Baleshwari & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vikas Chandra Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioners and also learned AGA appearing
for the State.

We have been taken through the allegations contained in the FIR and the
material on record.

Issue notice to respondent no. 4, who may file counter affidavit within four
weeks. Learned AGA may also file counter affidavit within the same period.
Rejoinder affidavit may be filed within two weeks thereafter.

List thereafter before the appropriate Bench.

Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely Smt. Baleshwari, Praveen,
Satypal, Sangeeta, Kiran, Mamta, Jayprakash, who are involved in case crime
no. 01 of 2010, under Sections 498-A, 323 IPC and 3/4 D.P. Act, P.S.
Akrabad, District-Aligarh shall remain stayed of course subject to the restraint
that the petitioner shall fully co-operate with the investigation and shall
appear as and when called upon to assist in the investigation and investigation
may continue.

It shall not be treated as tied up or part heard with this Bench and shall stands
released from the order of assignment.

Order Date :- 28.1.2010
KU