Rajasthan High Court – Jodhpur
Devi Singh vs State Of Raj. & Ors on 4 May, 2010
D.B. CIVIL WRIT PETITION (HABEAS CORPUS) NO.4446/2009
DATE OF ORDER : 04.05.2009
HON'BLE MR. JUSTICE A.M. KAPADIA
HON'BLE MR. JUSTICE DEO NARAYAN THANVI
Mr. Pradeep Shah, for the petitioner.
Heard learned counsel for the petitioner.
Having perused the documents Annexures - 1 to 3, we are
not satisfied that it is a fit case for interference in the Habeas
Corpus Petition. The petitioner can approach the appropriate
court for redressal of his grievance.
Accordingly, this writ petition (Habeas Corpus) is dismissed
summarily.
(DEO NARAYAN THANVI), J. (A.M. KAPADIA), J.
ms rathore