Court No. - 49 Case :- HABEAS CORPUS WRIT PETITION No. - 2548 of 2010 Petitioner :- Rabhuveer Pratap Singh & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- L.S. Yadav,Arvind Singh Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the petitioners and learned A.G.A. for the State.
It is contended by learned counsel for the petitioners, that the petitioner no.2
is the wife of the petitioner no.1 has been illegally detained by the respondent
nos. 4 to 7 who is the mother and brothers of the girls.
Issue notice to the respondent nos. 4 to 7 returnable within a period of three
weeks. Steps be taken within a week.
Learned A.G.A. prays for and is granted three weeks time for filing counter
affidavit. Respondent no. 4 to 7 may also file counter affidavit within the
same period. As prayed by learned counsel for the petitioners, one week,
thereafter, is granted for filing rejoinder affidavit.
List thereafter.
Order Date :- 21.1.2010
S.Ali