Allahabad High Court High Court

Smt.Priyam Jaiswal vs State Of U.P.Through Home … on 19 July, 2010

Allahabad High Court
Smt.Priyam Jaiswal vs State Of U.P.Through Home … on 19 July, 2010
Court No. - 5

Case :- HABEAS CORPUS No. - 502 of 2010

Petitioner :- Smt.Priyam Jaiswal
Respondent :- State Of U.P.Through Home Secy.Lucknow And Others
Petitioner Counsel :- Pradeep Kumar Srivastava,Mukesh Kumar Tiwari
Respondent Counsel :- G.A.

Hon'ble Vedpal,J.

By means of this writ petition, the petitioner has prayed for a writ in the
natrue of habeas corpus, directing the opposite parties no. 2 and 3 to release
the petitioner from their illegal custody and to give in the custody of her
husband, Arpit Srivastava.

Certificate regarding the age has not been field along with the petition.

Learned counsel for the applicant prays for and is allowed two days’ time to
file the same.

List thereafter.

Order Date :- 19.7.2010

Tripathi