Allahabad High Court High Court

Smt. Swati Nanda And Others vs State Of U.P. And Others on 2 April, 2010

Allahabad High Court
Smt. Swati Nanda And Others vs State Of U.P. And Others on 2 April, 2010
Court No. - 54
CRIMINAL MISC. TIME EXTENSION APPLICATION APPLICATION
NO. 59752 OF 2010
IN
Case :- CRIMINAL MISC. WRIT PETITION No. - 26124 of 2009
Petitioner :- Smt. Swati Nanda And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- M.P.S. Chauhan
Respondent Counsel :- Govt. Advocate,Anil,Srivastva

Hon'ble Ravindra Singh,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioners and learned AGA for the State.

This application has been filed with a prayer to file to grant some more time
to produce the kidnapped girl Smt. Swati Nanda before the Chief Judicial
Magistrate, Agra in pursuance of the order dated 29.1.2010 passed by this
Court.

Considering the facts and circumstances of the case, it is directed that
applicants shall produce Smt. Swati Nanda before the Chief Judicial
Magistrate, Agra within 10 days from today to give the benefit of the order
dated 29.1.2010.

With the above direction, this application is finally disposed of.

Order Date :- 2.4.2010
Salim