Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 9442 of 2010 Petitioner :- Smt. Sahiba And Others Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Ghanshyam Joshi 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. Sabiba,
Waseem & Bhura who are wanted in Case Crime No. 440 of 2010 under
Section 363, 366 I.P.C., P.S. Tanda, District Rampur 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 :- 1.7.2010
Naim