Allahabad High Court High Court

Smt. Sushma Rajbhar & Another vs State Of U.P. & Others on 20 July, 2010

Allahabad High Court
Smt. Sushma Rajbhar & Another vs State Of U.P. & Others on 20 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12862 of 2010

Petitioner :- Smt. Sushma Rajbhar & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sanjay Singh,Amrendra Nath Rai
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,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.

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 she has married with
petitioner no.2 out of her own free will and both 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 within the same period.
Rejoinder affidavit may thereafter be filed within one week.
List this matter after expiry of the aforesaid period.
Till the next date of listing, the arrest of the petitioners, namely, Sushma
Rajbhar and Tribhuwan, who are involved in case crime no.355 of 2010,
under Sections 363 and 366 I.P.C., P.S.Aharaula, District Azamgarh shall
remain stayed.

Order Date :- 20.7.2010

Asha