Allahabad High Court High Court

Smt. Radha Shukla vs State Of U.P. & Others on 1 February, 2010

Allahabad High Court
Smt. Radha Shukla vs State Of U.P. & Others on 1 February, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 3788 of 2010

Petitioner :- Smt. Radha Shukla
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ayank Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the petitioner and the learned AGA for the State-
respondent.

It is contended by the learned counsel for the petitioner that the deponent
Pradeep Kumar Shukla had married the petitioner, who is a major but the
petitioner is being illegally detained by the respondent nos.4 to 7, who are the
parents and relatives of the girl.

Issue notices to the respondents nos4 to 7 returnable within four weeks. Steps
be taken within one week.

Learned AGA prays for and is granted four weeks time to file counter
affidavit. Opposite party nos.4 to 7 may also file counter affidavit within the
same period. As prayed by learned counsel for the petitioner, two weeks
thereafter is granted for filing rejoinder affidavit. List immediately after
expiry of the aforesaid period, before the appropriate Bench.
Order Date :- 1.2.2010
Hasnain