Allahabad High Court High Court

Jyoti Sahu & Another vs State Of U.P. & Others on 6 January, 2010

Allahabad High Court
Jyoti Sahu & Another vs State Of U.P. & Others on 6 January, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 64958 of 2009

Petitioner :- Jyoti Sahu & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vineet Kumar Sahu
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the petitioners and learned A.G.A.

It is contended by learned counsel for the petitioners that petitioner no.2
Shivkant Sahu is husband of petitioner no.1 Jyoti Sahu. It is alleged that
petitioner no. 2 Shivkant Sahu is illegally detained by her parents respondent
nos. 2 and 3, even they did not permit petitioner no.1 to meer her husband.

Issue notice to respondent nos. 2 and 3, returnable within a period of three
weeks.

Learned counsel for the petitioners prays for and is granted three days’ time to
take the steps.

List after three weeks.

Order Date :- 6.1.2010
Su