Allahabad High Court High Court

Smt. Chandrawati & Others vs State Of U.P. & Others on 14 July, 2010

Allahabad High Court
Smt. Chandrawati & Others vs State Of U.P. & Others on 14 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12220 of 2010

Petitioner :- Smt. Chandrawati & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K.K. Dwivedi
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. 

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.  Chandrawati,  Km. 

Sapana and Man Singh who are wanted in Case Crime No.312 of 2010, 

under Sections 447, 448 I.P.C. and Section 3/5 Prevention of Damage 

to   Public   Property   Act,   P.S.   Jagdishpura,   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 :- 14.7.2010
Mustaqeem.