Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 14317 of 2010 Petitioner :- Smt. Harijinder Kaur Vence Another Respondent :- State Of U.P. And Others Petitioner Counsel :- Mithilesh Kumar Shukla,Avanish Kumar Shukla Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioner 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.
Learned counsel for the petitioners submitted that there is no allegation of
abatement of suicide against the petitioners.
Issue notice to respondent no.3, who may file counter affidavit within four
weeks. Learned A.G.A. may also file counter affidavit within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List this matter after expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely, Harijinder Kaur Vence, Rajiv
Kumar Pandey and Manoj Kumar Pandey, who are involved in case crime
no.264 of 2010, under Sections 306 and 506 I.P.C., P.S. Firozabad South,
District Firozabad 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 :- 6.8.2010
Asha