Allahabad High Court High Court

Constable Sham Sundar Sharma @ … vs State Of U.P. & Ors. on 21 July, 2010

Allahabad High Court
Constable Sham Sundar Sharma @ … vs State Of U.P. & Ors. on 21 July, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 33905 of 2010

Petitioner :- Constable Sham Sundar Sharma @ Shyam Sundar Sharma
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Raj Kumar Singh,Yashwant Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

List has been revised. None appears on behalf of respondent no.3.

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

Despite time being granted no counter affidavit has been filed by opposite
party No.3.

Learned counsel for the petitioner has informed that the corpus Smt.Poonam
Lata is still under illegal detention of respondent nos.3

In view of the above,let bailable warrant be issued against respondent nos.3
through the Chief Judicial Magistrate, Allahabad for ensuring the presence of
respondent No.3 before this Court and producing the corpus Smt. Poonam
Lata on the date fixed .

List on 3.8.2010.

On that date respondent No.3 Harbans Lal, shall produce the corpus Smt.
Poonam before this Court.

Order Date :- 21.7.2010
cps