Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 153 of 2010 Petitioner :- Urmila Respondent :- State Of U.P. & Others Petitioner Counsel :- Satya Prakash Singh 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, Urmila, who is involved in case
crime no. 1140 of 2009 under Sections 419, 420, 406 IPC, P.S. Mubarakpur,
District Azamgarh, 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 :- 7.1.2010
RKSh