Court No. - 49 Case :- HABEAS CORPUS WRIT PETITION No. - 38688 of 2010 Petitioner :- Bharat Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- A.K. Mishra,Arun Kumar Singh Respondent Counsel :- Govt. Advocate Hon'ble Bala Krishna Narayana,J.
Learned counsel for the petitioner is permitted to implead corpus as petitioner
No. 2.
Heard learned counsel for the petitioners and learned AGA.
It is contended that the corpus Divya Bharati, petitioner No.2 who is minor
daughter of petitioner No. 1 is being illegally detained by respondent Nos. 4
to 6 against her wishes, hence the instant writ petition has been filed before
this Court by the petitioners for issuing a writ of Habeas corpus directing the
respondent Nos. 4 to 6 to produce the corpus Km. Divya Bharati before this
Court.
Notice on behalf of respondent Nos. 2 and 3 has been accepted by learned
AGA.
Issue notice to the respondent Nos 4 to 6 returnable within two weeks.
List this case on 3.8.2010.
On that date, the respondent Nos. 4 to 6 shall produce the corpus, petitioner
No. 2, Km. Divya Bharati before this Court.
Order Date :- 7.7.2010
Pk