Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 11670 of 2010 Petitioner :- Sushil Kumar @ Sonu & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Manish Kumar Pandey,V.K. Upadhyay 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.3 is present in the Court and has been identified by
her counsel.
It is submitted by learned counsel for the petitioners that petitioner no.3 has
married with petitioner no.1 out of her own free will and both are major.
Issue notice to respondent no.4, 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, Sushil Kumar
alias Sonu, Pintoo and Khushapal Kaur,who are involved in case crime
no.252 of 2010, under Sections 363 and 366 I.P.C., P.S. Afzalgarh, District
Bijnor shall remain stayed.
Order Date :- 3.7.2010
Asha