Allahabad High Court High Court

Jahoor And Ors. vs State Of U.P. on 7 July, 2010

Allahabad High Court
Jahoor And Ors. vs State Of U.P. on 7 July, 2010
Court No. - 25
Case :- HABEAS CORPUS No. - 294 of 2010
Petitioner :- Jahoor And Ors.
Respondent :- State Of U.P.
Petitioner Counsel :- Telegram
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

This habeas corpus petition has been registered on the basis of a telegram said
to have been sent by Ms. Kaisar Jahan alleging there in that her father Jazoor,
Muneer, Ajmulla, mother and aunt have been taken away by the police
personnel of police station Reusa, District Sitapur on 06.05.2010 without any
reason and they may be implicated in some false case.

On behalf of the State counter affidavit has been filed by Shri Amitabh Yash
said to be Superintendent of Police, Sitapur wherein allegations of the
telegram have been denied and in reply thereto it has been stated that at no
point of time the above persons have been taken away by the police personnel
of police station Reusa, district Sitapur nor they are wanted in any case from
the aforesaid police station. It has been further averred that on inquiry being
made it revealed that all the above persons are residing at their residence
freely.

Due to what has been narrated in the uncontroverted counter affidavit, this
habeas corpus petition is misconceived and is accordingly dismissed.

Order Date :- 7.7.2010
Chauhan/-