Allahabad High Court
Devi Deen Shukla vs State Of U.P. & Others on 27 January, 2010
Court No. - 36 Case :- WRIT - C No. - 2240 of 2010 Petitioner :- Devi Deen Shukla Respondent :- State Of U.P. & Others Petitioner Counsel :- J.B. Kesharwani,S.B. Vaish Respondent Counsel :- C.S.C. Hon'ble Prakash Krishna,J.
Hon’ble Yogesh Chandra Gupta,J.
The grievance of the petitioner is that without there being any order of the
Court, the police has illegally put a lock on the residential accommodation of
the petitioner. In this regard, an application has been filed before the
Superintendent of Police, Kaushambi but he has not taken any action so far.
Put up on 1st February, 2010. In the meantime, learned standing counsel may
obtain instruction or file counter affidavit.
Order Date :- 27.1.2010
NS