Allahabad High Court High Court

Reema Bharati vs State Of U.P. & Ors. on 7 July, 2010

Allahabad High Court
Reema Bharati vs State Of U.P. & Ors. on 7 July, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 33691 of 2010

Petitioner :- Reema Bharati
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Dileep Kumar Srivastava
Respondent Counsel :- Govt. Advocate,B K Mishra

Hon'ble Bala Krishna Narayana,J.

Shri B.K. Mishra, Advocate has filed his memo of appearance on behalf of
respondent Nos. 5 to 8.

He prays for and is allowed ten days time for filing counter affidavit.. Learned
AGA may also file counter affidavit within the same period.
List on 20.7.2010.

Learned counsel for the petitioners stated that the corpus, Reema Bharati
continues to be under illegal detention of respondent Nos. 4 to 8.
In view of the above, the respondent Nos. 4 to 8 are directed to produce the
corpus Reema Bharati before this Court on 20.7.2010.
List this case on 20th July, 2010.

Order Date :- 7.7.2010
Pk