Allahabad High Court High Court

Shiva vs State Of U.P. & Others on 29 July, 2010

Allahabad High Court
Shiva vs State Of U.P. & Others on 29 July, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 23208 of 2010

Petitioner :- Shiva
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dhirendra Kr. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Shri Santosh Kumar Pandey, Advocate, has filed his Vakalatnama on behalf
of respondent no. 3.

Despite order of this Court dated 15.7.2010 the respondent No. 3 has failed to
produce the corpus before this Court.
In view of the above, let bailable warrant be issued against respondent No. 3
through the Chief Judicial Magistrate, Allahabad ensuring that the respondent
No. 3 appears before the Court and produces the corpus, Shiva before this
Court on the date fixed.

List on 9.8.2010.

Copy of this order shall be made available to the learned Standing Counsel
today.

Order Date :- 29.7.2010
Pk