High Court Uttaranchal High Court

Wpcrl 815/2014 vs Mr. Vinod Jemini on 16 July, 2014

Uttaranchal High Court
Wpcrl 815/2014 vs Mr. Vinod Jemini on 16 July, 2014
WPCRL 815/2014
Hon'ble Servesh Kumar Gupta, J.

Mr. Sanjeev Singh, Advocate, for the
petitioners.

Mr. Vinod Jemini, Dy. Advocate
General (Cri), for the State.

Having heard learned Counsel for
the petitioner as well as the learned State
Counsel and considering the contents of
the FIR, it is directed that petitioners 2 to
6, namely, Mubbashir Ahemad, Smt.
Alina, Smt. Nilofer, Smt. Fojia and
Naushad shall not be arrested in
connection with Case Crime No. 42/14,
under Section 498A, 323, 504, 506 IPC
and Section 3/4 of the Dowry Prohibition
Act, PS Kashipur, District Udham Singh
Nagar.

It is made clear that arrest stay has
not been granted to the husband Anas
(petitioner no. 1).

Petition is admitted for hearing.
Issue notice to respondent no. 3
calling her counter affidavit.

List after six weeks.

Stay application (CLMA 7611/2014)
stands disposed of.

(Servesh Kumar Gupta, J.)
16.7.2014
Prabodh