Allahabad High Court High Court

Smt. Nirmesh & Another vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Smt. Nirmesh & Another vs State Of U.P. & Others on 13 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 562 of 2010

Petitioner :- Smt. Nirmesh & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vivek Kumar Singh,Ajay Kumar Singh
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 one
week. 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.
Nirmesh and Sharvan who are wanted in Case Crime No.522 of 2009,
under Sections 363 and 366 I.P.C., P.S. Chhaprauli, District Baghpat
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 :- 13.1.2010
Shahnawaz