Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12017 of 2010 Petitioner :- Smt. Rajrani And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Rajesh Chandra Gupta,Mayank Kumar Gupta 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 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. Rajrani, Kunwa Singh, Chanda
Singh, Satish, Jang Bahadur and Baun alias Bauans who are wanted in case
crime No. 258 of 2010 under sections 147, 148, 392, 504, 506 I.P.C. P.S.
Bidhanoo District Kanpur Nagar 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 :- 8.7.2010
o.k.