Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 13676 of 2010 Petitioner :- Smt. Nazrin & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Ashutosh 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.
The victim petitioner no.1 is present in the Court and has been identified by
her counsel.
It is submitted by learned counsel for the petitioners that petitioner has
married with petitioner no.2 out of her own free will and both are major.
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, Nazrin, Mohd. Kasham, Sharafat,
Rahmat Ali and Alemin, who are involved in case crime no.779 of 2010,
under Sections 363 and 366 I.P.C., P.S. Swar, District Rampur 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 :- 29.7.2010
Asha