Allahabad High Court High Court

Debu And Others vs District Magistrate Baghpt And … on 5 January, 2010

Allahabad High Court
Debu And Others vs District Magistrate Baghpt And … on 5 January, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 3 of 2010

Petitioner :- Debu And Others
Respondent :- District Magistrate Baghpt And Others
Petitioner Counsel :- Santosh Kumar Srivastava,Smt. Alka Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the petitioners and learned A.G.A.

It is contended by learned counsel for the petitioners that petitioners have
been illegally detained by respondent No. 3 Mukesh Jain, the brick owner of
R.G. Bhattha, Naurojpur Gurjar, Baghpat. The petitioners are illegally
detained by respondent No. 3 and they are used as banded labour. It is an
offence also.

Learned A.G.A. prays for and is granted two weeks time to file counter
affidavit.

In the meantime, it is directed that the Superintendent of Police, Baghpat shall
look into the matter personally, in case the petitioners are illegally detained by
respondent no. 3 and they are used as banded labour, they shall be released
from the brick clings of Respondent No. 3 and if this petition has been filed
with a oblique motive, the S.P. Baghpat shall submit a detailed report so that
proper action may be taken against the deponent of this petition.

List on 25.01.2010.

Let a copy of this order be supplied to learned A.G.A. for the compliance.

Order Date :- 5.1.2010
RPD