Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 452 of 2010 Petitioner :- Smt. Neeru Yadav And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- Yogendra Mishra 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 two
weeks. Learned A.G.A. may also file counter affidavit in the meantime.
Rejoinder affidavit if any may be filed within one week next thereafter.
List this matter after expiry of the aforesaid period.
Till next date of listing, the arrest of the petitioners, namely, Smt. Neeru
Yadav and Ajay Yadav who are wanted in Case Crime No.888 of 2009,
under Section 363, 366 I.P.C., P.S. Kotwali Fatehgarh, District
Farrukhabad 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 :- 12.1.2010
Mustaqeem.