Court No. - 49 Case :- HABEAS CORPUS WRIT PETITION No. - 54660 of 2009 Petitioner :- Om Prakash Yadav Respondent :- State Of U.P. & Others Petitioner Counsel :- P.N. Kushwaha Respondent Counsel :- Govt. Advocate,Awadhesh Kumar Mlaviya Hon'ble Bala Krishna Narayana,J.
Heard Sri K.S. Rathor, learned counsel for the petitioner, Sri Awadhesh
Kumar Malviya, learned counsel for the respondent no. 4 and learned
Standing Counsel appearing for the respondent nos. 1, 2 & 3.
Pursuant to the order of this Court dated 9.7.2010, the corpus Smt. Suman
Yadav, appeared before this Court. Upon enquiry, the corpus informed the
Court that she was living separately from her husband with two children on
her own accord. She further informed the Court that she had no intention to
return back to her husband Om Prakash Yadav, as he and his family members
ill treated and tortured her physically. She also informed the Court that she
never instructed petitioner No.1 to file this habeas corpus writ petition.
In view of the above the habeas corpus petition is dismissed.
Order Date :- 29.7.2010
vks