Allahabad High Court High Court

Through Awadhsaran Mishra vs State Of U.P. on 9 August, 2010

Allahabad High Court
Through Awadhsaran Mishra vs State Of U.P. on 9 August, 2010
Court No. - 55

Case :- HABEAS CORPUS WRIT PETITION No. - 43870 of 2010

Petitioner :- Through Awadhsaran Mishra
Respondent :- State Of U.P.
Petitioner Counsel :- Telegraph
Respondent Counsel :- A.G.A.

Hon'ble Mrs. Poonam Srivastav,J.

Hon’ble Bala Krishna Narayana,J.

Counter affidavit has been filed on behalf of the State with an
assertion that Parma Nand Mishra was called for at Police Station
Kaptanganj, District Basti, for some interrogation in case crime
no.1525 of 2010 under Section 302 I.P.C.

Learned A.G.A. prays for and is allowed two weeks’ time to
apprise the Court about progress of investigation of case crime
no.1525 of 2010 under Section 302 I.P.C. Police Station
Kaptanganj, District Basti and how long Parma Nand Mishra and
Raghu Nandan Mishra were detained at police station. A telegram
was given by Awadh Saran Mishra son of Perma Nand Mishra R/o
village Barahpur, Post Hardi, Police Station Kaptanganj, District
Basti.

Chief Judicial Magistrate, Basti is directed to ensure that Awadh
Saran Mishra son of Perma Nand Mishra R/o village Barahpur,
Post Hardi, Police Station Kaptanganj, District Basti, is present in
Court on the next date fixed.

List this petition on 23.8.2010.

Let a certified copy of this order be given to learned A.G.A. free of
cost within twenty four hours. He shall intimate Chief Judicial
Magistrate, Basti.

Order Date :- 9.8.2010
rkg