Allahabad High Court High Court

Smt. Neelam Rajput vs State Of U.P. & Others on 7 July, 2010

Allahabad High Court
Smt. Neelam Rajput vs State Of U.P. & Others on 7 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11273 of 2010

Petitioner :- Smt. Neelam Rajput
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 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.

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 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. Neelam Rajput who is wanted in
case crime No. 1384 of 2010 under sections 419, 420, 406, 506 I.P.C. P.S.
Kotwali Hamirpur District Hamirpur 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 :- 7.7.2010
o.k.