Allahabad High Court High Court

Haider Raza vs State Of U.P. Thru.Secy. Home … on 29 July, 2010

Allahabad High Court
Haider Raza vs State Of U.P. Thru.Secy. Home … on 29 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 4465 of 2010

Petitioner :- Haider Raza
Respondent :- State Of U.P. Thru.Secy. Home Deptt. And Others
Petitioner Counsel :- Sharavan Kumar Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

Learned A.G.A. files counter affidavit, which is taken on record.

The grievance of the petitioner is that his daughter was kidnapped by the
accused on 30.3.2010 but the Investigating Officer could not recover her so
far.

Counter affidavit filed by the A.G.A. it has been stated that the prosecutrix
had voluntarily married with Pankaj Joshi but it does not appear that the
Investigating Officer has taken the statement of Pankaj Joshi or the
prosecutrix. It will, therefore, be proper to summon the Investigating Officer
to know the current status of the investigation, therefore, summon the
Investigating Officer on 20.8.2010 along with the case diary.

List this case on 20.8.2010.

Order Date :- 29.7.2010
Sks