Allahabad High Court High Court

Thru Nand Prakash Mishra vs State Of U.P. on 28 January, 2010

Allahabad High Court
Thru Nand Prakash Mishra vs State Of U.P. on 28 January, 2010
Court No. - 2

Case :- HABEAS CORPUS No. - 901 of 2009

Petitioner :- Thru Nand Prakash Mishra
Respondent :- State Of U.P.
Petitioner Counsel :- Telegram
Respondent Counsel :- G.A.

Hon'ble Uma Nath Singh,J.

Hon’ble Ashok Srivastava,J.

Affidavit of Shri Prem Prakash, Senior Superintendent of
Police/D.I.G., Lucknow filed in Court is taken on record.
Vide paragraphs 4, 5, and 6 of affidavit, it appears that the
telegram was addressed to Senior Judge of this Bench at
9.20 A.M. on 12.12.2009. But on the other hand, the
deponent states that the accused was taken into custody
though on same date but at 10.45 P.M. as he was found in
his possession a contraband item smack in the quantity of
50 Pudia ( sachets) having the total weight of 15 Gms. It
also appears that the alleged detenu has since been released
on bail by the competent court.

Thus, nothing would survive in this writ petition.
Dismissed.

Order Date :- 28.1.2010
Shahnaz