Court No. - 49 Case :- HABEAS CORPUS WRIT PETITION No. - 971 of 2010 Petitioner :- Satyendra Vikram Singh And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- Vivek Kumar Singh,Ajay Kumar Singh Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the petitioners and the learned AGA for the State-
respondent.
It is contended by the learned counsel for the petitioners that the petitioner
no.2 is being illegally detained by her husband and in in-laws and they are not
permitting the petitioners to even meet the petitioner no.2, for which an
application dated 1.12.2009 has been moved before the Superintendent of
Police, Jyotibha Phule Nagar, copy of which has been filed as Annexure-1 to
the affidavit accompanying the present petition.
The present petition is finally disposed of with the direction to the respondent
no.1 to consider and decide the aforesaid application dated 1.12.2009 of the
petitioner as per law, as expeditiously as possible, preferably within a period
of three weeks from the date of production of certified copy of this order
before him.
Order Date :- 11.1.2010
Hasnain