Court No. - 28 Case :- HABEAS CORPUS WRIT PETITION No. - 8490 of 2010 Petitioner :- Smt. Suman Yadav And Another Respondent :- State Of U.P. Thru Sec. Home Lko. And Others Petitioner Counsel :- Ashok Nath Tripathi Respondent Counsel :- Govt. Advocate,Daya Shanker Mishra,R.K.Yadav,Shishir Tandon Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the petitioners, Sri D.S. Mishra, learned counsel
appearing for the respondent no. 3 and learned A.G.A.
Learned counsel for the petitioner has stated that the amount directed to be
deposited in the name of corpus vide order dated 19.3.2010 could not be
deposited in time but deposit of Rs. one lac and Rs. 5,000/- has been made by
the petitioner in Kisan Vikas Patra amounting to Rs. one lac and pass-book of
Rs. 5000/- has been produced before the Court, which was opened on 3rd
July, 2010.
Sri Mishra has stated that the petitioner had not deposited the amount in
pursuance of the earlier order of this Court.
Learned counsel for the petitioner has stated that he will rectify the same and
the amount, as directed in the order dated 19.3.2010, shall be fixed by the next
date fixed and some time may be granted for the same.
The prayer made by the learned counsel for the petitioner is allowed with cost
of Rs. 10,000/-, which shall be paid by the petitioner to the respondent no. 3
within ten days from today.
List on 6th September, 2010, on which date petitioner no. 1 and 2 shall remain
present in person before the Court.
Order Date :- 6.7.2010
Ashish