Court No. - 5 Case :- HABEAS CORPUS No. - 713 of 2009 Petitioner :- Baby Inaayat Respondent :- Sri Ajay Kumar Petitioner Counsel :- Alok Saxena Respondent Counsel :- M.S. Khan Hon'ble Vedpal,J.
An application filed by opposite party no.1 for clarification modification on
order dated 07.07.2010.
It reveals from the record that vide order dated 17.05.2010 passed by this
Court, opposite party was directed that corpus will be produced on the date
fixed. The matter was taken up again on 07.07.2010, on that date the corpus
was not produced and in that context, order dated 07.07.2010 was passed.
There is no ambiguity in the order dated 07.07.2010 which need any
clarification. The order is very clear. This application is nothing but a device
to seek time. The application is misconceived and is rejected. The opposite
party no.1 is warned in future not to move such irrelevant application to delay
the proceeding.
Learned counsel for the opposite party no.1 states that girl is busy today in
examination, so she could not be produced today. He undertakes to produce
the girl on 17.08.2010.
List on 17.08.2010. The girl shall be produced on the date fixed.
Order Date :- 29.7.2010
Sanjeet