Allahabad High Court High Court

Smt. Prema Devi And Others vs State Of U.P. And Others on 11 January, 2010

Allahabad High Court
Smt. Prema Devi And Others vs State Of U.P. And Others on 11 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 322 of 2010

Petitioner :- Smt. Prema Devi And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Gaurav Sharma
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.

Issue notice to respondent no. 3 who may file counter affidavit within four
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 the expiry of the aforesaid period.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioners, namely, Smt. Prema Devi, Pradeep Kumar, Vijay
Kumar, Km.Abhilasha, Manish Kumar, Yogendra Kumar, Smt. Anita Devi
who are wanted in case crime No. 157 of 2009 under section 3/4 of Dowry
Prohibition Act P.S. Mahila Thana, District Moradabad 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 :- 11.1.2010
F.H.