Allahabad High Court High Court

Chandrashekhar vs State Of U.P. on 7 July, 2010

Allahabad High Court
Chandrashekhar vs State Of U.P. on 7 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 3638 of 2005

Petitioner :- Chandrashekhar
Respondent :- State Of U.P.
Petitioner Counsel :- Telegram
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

This habeas corpus petition has been registered on the basis of telegram said
to have been sent by one Chandrashekher alleging therein that he had taken
loan of Rs. 50,000/- from G-Country-bite Finance Company and for the
recovery of said amount, some unknown person had come to his house and
threatened him with dire consequences.

A counter affidavit on behalf of the State has been filed by Gurdeep Singh
Graval, said to be Senior Sub Inspector of Police Station Alambagh, District
Lucknow whereby the allegations of the telegram as alleged have been denied
and in reply thereto it has been stated that the petitioner is not residing at the
address given in the telegram. The said Quarter is in the name of his brother
who is an employee of D.R.M. Office. The present address of the petitioner is
not known. Neither he is an accused nor he is wanted in any case in the police
station.

Due to what has been stated in the uncontroverted counter affidavit filed on
behalf of the State, this habeas corpus petition is misconceived and is
accordingly dismissed.

Order Date :- 6.7.2010
Sanjay