Allahabad High Court High Court

Smt. Seema & Another vs State Of U.P. & Others on 3 February, 2010

Allahabad High Court
Smt. Seema & Another vs State Of U.P. & Others on 3 February, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 5553 of 2010

Petitioner :- Smt. Seema & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ashutosh Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

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

It is contended by the learned counsel for the petitioners that the petitioner
no.1, being major, had married with petitioner no. 2 out of her own freewill.
It is further contended that the petitioner no. 1 is being illegally detained by
the respondents no. 4 and 5, her brothers, against her wishes.

Issue notice to the respondents no. 4 and 5 returnable within four weeks. Steps
be taken within a week.

Learned A.G.A. prays for and is granted four weeks time to file counter
affidavit. The respondents no. 4 and 5 may also file counter affidavit within
the said period. As prayed by the learned counsel for the petitioners one week
thereafter is granted for filing rejoinder affidavit.

List after expiry of the aforesaid period.

Order Date :- 3.2.2010
Ashish