Allahabad High Court High Court

Smt. Jareena & Others vs State Of U.P. & Others on 3 February, 2010

Allahabad High Court
Smt. Jareena & Others vs State Of U.P. & Others on 3 February, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1792 of 2010

Petitioner :- Smt. Jareena & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Swetashwa Agarwal
Respondent Counsel :- Govt. Advocate,S.K. Upadhyay,V.K. Upadhyay

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 as well as learned counsel for the complainant.
We have been taken through the allegations contained in the F.I.R. and the
material on record.

Learned counsel for the complainant prays for and is granted two weeks time
to file counter affidavit. Learned A.G.A. may also file counter affidavit within
the same period. Rejoinder affidavit may thereafter be filed within one week.
List this matter after the expiry of the aforesaid period.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioner, namely, Smt. Jareena, Rahisuddin alias
Rahisuddin Saifi and Adil who are wanted in case crime No. 19 of 2010
under sections 406 I.P.C. P.S. Deoband District Saharanpur shall remain
stayed of course subject to the restraint that the petitioner shall fully cooperate
with the investigation and shall appear as and when called upon to assist in
the investigation.

Order Date :- 3.2.2010
o.k.