Court No. - 25 Case :- HABEAS CORPUS No. - 325 of 2010 Petitioner :- Amar Deep Singh 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 writ petition has been registered on the basis of
telegram said to have been sent by one Shri Suresh Singh alleging therein
that on 16.05.2010 his son Amardeep Singh has been lifted by some
persons; he apprehends that they were police personnel of police station
Tal Katora; on inquiry having been made by him from the police station
Tal Katora he has been informed that Amardeep Singh has been taken
away by the police of district Unnao. Apprehension is that either
Amardeep Singh may be encountered or he may be implicated in some
false case.
Counter affidavit on behalf of the State has been filed by Shri A.K.
Shukla said to be Superintendent of Police, Unnao whereby allegations
of the telegrams have been denied and in reply thereto it has been stated
that after receipt of copy of the telegram an inquiry was made in which it
revealed that in case crime no. 489 of 2010, FIR of which was lodged by
one Neeraj Verma, under Sections 392/411 IPC at police station
Aasiwan, district Unnao against three unknown persons, during the
course of investigation identity of Amardeep Singh came into light, as
such, he was arrested on 17.05.2010 after assigning due reasons. On the
next day i.e. 18.05.2010, Amardeep Singh was produced before the
Magistrate concerned from where he was remanded in judicial custody
and he was sent to jail where he is detained. It has been further averred
that Amardeep Singh is a notorious person against whom several cases in
various districts of the State have been registered.
Due to what has been stated in the uncontroverted counter affidavit, this
habeas corpus writ petition is misconceived and is accordingly
dismissed.
Order Date :- 22.7.2010
Chauhan/-