Allahabad High Court
Omprakash S/O Shree Radhey Shyam … vs State Of U.P. on 14 June, 2010
Court No. - 27 Case :- HABEAS CORPUS No. - 369 of 2010 Petitioner :- Omprakash S/O Shree Radhey Shyam Thru Sunita Devi Respondent :- State Of U.P. Petitioner Counsel :- Telegram Respondent Counsel :- G.A. Hon'ble Devi Prasad Singh,J.
Hon’ble Yogendra Kumar Sangal,J.
In pursuance of the order passed by this Court, D.I.G. appeared in person.
An affidavit has filed is taken on record. It has been stated that Om Prakash
was arrested by the police of District Allahabad in case crime No. 342/2010
under Section 364 Indian Penal Code. He has sent to jail of District Allahabad
in judicial custody.
Keeping the affidavit and statement and without prejudice to the right
available under the law no further proceedings is required in the matter. Writ
petition is dismissed.
Order Date :- 14.6.2010
Rakesh