Allahabad High Court High Court

Mahendra Pal Singh vs State Of U.P. & Others on 5 August, 2010

Allahabad High Court
Mahendra Pal Singh vs State Of U.P. & Others on 5 August, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 27660 of 2010

Petitioner :- Mahendra Pal Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- U.K. Rai,M.K. Sharma
Respondent Counsel :- Govt. Advocate,Archana Singh,K.K.Dwivedi

Hon'ble Bala Krishna Narayana,J.

Counter affidavit filed on behalf of the respondent no. 8 today be kept on
record.

In paragraph no. 16 of the counter affidavit it has been stated on oath that the
respondent no. 8 has no concern with the corpus and he has been unnecessary
implicated in this case.

The writ petition is dismissed as against the respondent no. 8 subject to
payment of cost Rs. 5000/-

Counter affidavit filed on behalf of the respondent nos. 9, 10, 11 today be kept
on record. Smt. Archana learned counsel for the respondent nos. 9 to 11 states
that the corpus is not in the custody of the respondent nos. 9 to 11 who have
also filed Habeas Corpus Writ Petition No. 18747 of 2010 for production of
the corpus.

In view of the above, learned counsel for the petitioner prays for and is
allowed a week’s time for filing rejoinder affidavit.

List this case on 23.08.2010 alongwith Habeas Corpus Writ Petition No.
18747 of 2010.

Order Date :- 5.8.2010
YK