Allahabad High Court High Court

Hanuman Singh And Ors. vs State Of U.P. on 14 July, 2010

Allahabad High Court
Hanuman Singh And Ors. vs State Of U.P. on 14 July, 2010
Court No. - 25

Case :- HABEAS CORPUS No. - 306 of 2010

Petitioner :- Hanuman Singh And Ors.
Respondent :- State Of U.P.
Petitioner Counsel :- Telegram
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

Counter affidavit filed today is taken on record.

Learned Additional Government Advocate prays for and is granted a week’s
further time to file supplementary affidavit indicating therein as to why
Rajeev Singh, who was a named accused in Case Crime No. 349 of 2010,
under Sections 394/307 IPC, was allowed to go from the police station
concerned as indicated in paras-6 & 7 of the affidavit.

Let him do so within a week.

List after a week.

Order Date :- 14.7.2010
Pradeep/-