Allahabad High Court High Court

Meena Agrawal Thru Tara Devi vs State Of U.P. on 14 June, 2010

Allahabad High Court
Meena Agrawal Thru Tara Devi vs State Of U.P. on 14 June, 2010
Court No. - 27

Case :- HABEAS CORPUS No. - 370 of 2010

Petitioner :- Meena Agrawal Thru Tara Devi
Respondent :- State Of U.P.
Petitioner Counsel :- Telegram
Respondent Counsel :- G.A.

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

In pursuance of the order passed by this Court, D.I.G./S.P. appeared in person.

An affidavit has filed is taken on record. It has been stated that Meena
Agrawal was arrested by the police in case Crime No. 238/2010 under
Section 302 Indian Penal Code. It was further stated that she was arrested on
26.05.2010 and thereafter sent in jail under judicial custody.

Keeping the affidavit filed by D.I.G./S.P. and without prejudice to the right
available under the law no further proceedings is required in the matter. Writ
petition is dismissed.

Order Date :- 14.6.2010
Rakesh