Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 14515 of 2010 Petitioner :- Smt. Sunita Diwakar Respondent :- State Of U.P. & Ors. Petitioner Counsel :- K.D. Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble Surendra Singh,J.
Heard learned counsel for the petitioner and learned Additional
Government Advocate.
It is contended that the arrest of the co-accused have been stayed
in Criminal Misc. Writ Petition No. 6931 of 2010 and 4904 of
2010. Connect with the said petitions.
Issue notice to respondent No. 3, who may file a counter affidavit
within four weeks. Learned AGA may also file a counter affidavit
within the aforesaid period.
Rejoinder affidavit may be filed within two weeks thereafter.
List thereafter.
Till the next date of listing or till submission of the charge sheet,
whichever is earlier, the arrest of the petitioner in case crime No.
621 of 2008, under sections 420/467/468/471 IPC, PS Civil Lines,
district Moradabad shall remain stayed provided she cooperates
with the investigation.
Order Date :- 11.8.2010
Ishrat