Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 618 of 2010 Petitioner :- Smt. Rekha & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- S.D. Dwivedi,Navin 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.
The victim petitioner no. 1 is present in the court and has been identified by
her counsel. It is submitted by learned counsel for the petitioners that
petitioner no. 1 has married with petitioner no. 2 out of her free will and both
are major.
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 one week next thereafter.
Till next date of listing, the arrest of the petitioners, namely, Smt. Rekha,
Rakesh Singh and Vijay Singh who are wanted in case crime No. 1115 of
2009 under sections 363 and 366 I.P.C., P.S. Roza, district Shahjahanpur
shall remain stayed.
Order Date :- 18.1.2010
Shahnawaz