Allahabad High Court High Court

Auditya Singh vs State Of U.P. & Others on 2 April, 2010

Allahabad High Court
Auditya Singh vs State Of U.P. & Others on 2 April, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 52349 of 2009

Petitioner :- Auditya Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.C. Srivastava
Respondent Counsel :- Govt. Advocate,C.P.Singh

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the petitioner, Sri Sandeep Saxena, learned counsel
appearing for the opposite party no. 2 and learned AGA for the State-
respondent.

Learned counsel for the petitioner submitted that there is a family dispute
between the parties regarding custody of child. Therefore, this Court vide
order dated 09.10.2009 referred the matter to the Mediation and
Reconciliation Centre, High Court, Allahabad.

Sri Sandeep Saxena, learned counsel for the opposite party no. 2 states that
the mediation between the parties has failed on 30.03.2010. He further states
that Sri Rajiv Sisodia, the father of the corpus has also filed an application for
the custody of the child being case no. 43 of 2009 pending before the Court of
Additonal Distict Judge-VIII, Ghaziabad and 8th April, 2010 is the date fixed
in the aforesaid case. He further states that respondent no. 2 has already filed
her appearance before the said court. He thus contended that the present
Habeas Corpus Petition is misconceived.

Learned counsel for the petitioner does not dispute the aforesaid averments
made on behalf of the opposite party no. 2.

After hearing the learned counsel for the parties and after perusing the
averments made in the Habeas Corpus Petition, this Court is of the opinion
that the present Habeas Corpus Petition is misconceived and is hereby
dismissed. No order as to costs.

Order Date :- 2.4.2010
yachna