Allahabad High Court High Court

Smt. Sushama Sharma vs State Of U.P. & Others on 8 January, 2010

Allahabad High Court
Smt. Sushama Sharma vs State Of U.P. & Others on 8 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 261 of 2010

Petitioner :- Smt. Sushama Sharma
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Raj Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,J.

Heard learned counsel for the petitioner 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 expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet
whichever is earlier, the arrest of the petitioner, namely, Smt.
Sushma Sharma,who is involved in case crime no. 558 of
2009 under Sections 420, 467, 468, 471 IPC, P.S. Modi
Nagar, District Ghaziabad shall remain stayed of course
subject to the restraint that the petitioner shall fully cooperate
with the investigation and shall appear as and when called
upon to assist in the investigation.

Order Date :- 8.1.2010
MTA