Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 11526 of 2010 Petitioner :- Smt. Kiran Devi & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Jai Narain 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.
Victim petitioner no.1 is present in the court and has been identified by
her lawyer. It is submitted by the learned counsel for the petitioners that,
petitioner no.1 has married with the petitioner no. 2 out of her own free
will and both the petitioners are major.
Issue notice to respondent no.3 who may file counter affidavit within
three 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, the arrest of the petitioners, namely, Smt. Kiran
Devi, Devendra Singh alias Munnu, Ram Chandra and Manoj who are
wanted in Case Crime No. 173 of 2010, under Sections 363, 366 and
506 I.P.C., P.S. Mangalpur, district Kanpur Dehat 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 :- 1.7.2010
Shahnawaz