Allahabad High Court High Court

Km. Laxmi Devi vs State Of U.P. & Others on 15 July, 2010

Allahabad High Court
Km. Laxmi Devi vs State Of U.P. & Others on 15 July, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 40561 of 2010

Petitioner :- Km. Laxmi Devi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Jai Prakash Singh,S.R. Verma
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the petitioner and learned AGA.
It is contended that corpus, Km. Laxmi Devi, is the minor daughter of the
deponent and she is being illegally detained against her wish by respondent
Nos. 4 to 6, hence the instant writ petition has been filed before this Court by
the petitioner for issuing a writ of Habeas corpus directing the respondent
Nos.4 to 6 to produce the corpus Km. Laxmi Devi, before this Court.
Notice on behalf of respondent Nos. 1 to 3 has been accepted by learned
AGA.

Issue notice to the respondent Nos. 4 to 6 returnable within two weeks.

Learned AGA prays for and is allowed four weeks time for filing counter
affidavit. The respondent Nos. 4 to 6 may also file counter affidavit within
the same period.

List this case on 30.7.2010.

Order Date :- 15.7.2010
Pk