Court No. - 49 Case :- HABEAS CORPUS WRIT PETITION No. - 70260 of 2009 Petitioner :- Vedpal And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Satyendra Nath Sharma,K.K. Singh Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Learned counsel for the petitioners files supplementary affidavit.
It is contended by learned counsel for the petitioners that petitioners have
been illegally detained by respondent no.5 and they are used as bonded
labours at the brick kiln of respondent no. 5 . The detention of the petitioners
is an offence also.
Considering the submission made by learned counsel for the petitioners, it is
directed that SSP Muzaffar Nagar shall look into the matter personally, in
case the petitioners are illegally detained at the brick kiln of respondent no. 5 ,
they shall be released forthwith and the FIR may be lodged against the
respondent no. 5. In case the petitioners are not detained illegally by the
respondent no. 5 , the detailed report shall be submitted by SSP Muzaffar
Nagar to this Court within two weeks for taking action against the deponent of
this petition.
Learned A.G.A.prays for and is granted two weeks time to file counter
affidavit.
List on 25.1.2010.
Let a copy of this order be supplied to learned A.G.A.for the compliance.
Order Date :- 5.1.2010
Su