Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 26680 of 2009 Petitioner :- Smt. Jayda And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- Akhilesh Singh Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Shri Kant Tripathi,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.
It is submitted by learned counsel for the petitioners that petitioner no.1 is
married with petitioner no.2 out of her own free will. She is major and in
support of her age medical certificate has been annexed, which shows that age
of the petitioner no.1 is above 18 years.
Issue notice to respondent no.4, 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, Smt. Jayda and Ajji alias
Ajeej,who are involved in case crime no.851 of 2009, under Sections 363 and
366 I.P.C., P.S. Koshi Kalan, District Mathura 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 :- 4.1.2010
Asha