Rajasthan High Court – Jodhpur
Devi Singh vs State Of Raj. & Ors on 4 May, 2010
D.B. CIVIL WRIT PETITION (HABEAS CORPUS) NO.4446/2009 DATE OF ORDER : 04.05.2009 HON'BLE MR. JUSTICE A.M. KAPADIA HON'BLE MR. JUSTICE DEO NARAYAN THANVI Mr. Pradeep Shah, for the petitioner. Heard learned counsel for the petitioner. Having perused the documents Annexures - 1 to 3, we are not satisfied that it is a fit case for interference in the Habeas Corpus Petition. The petitioner can approach the appropriate court for redressal of his grievance. Accordingly, this writ petition (Habeas Corpus) is dismissed summarily. (DEO NARAYAN THANVI), J. (A.M. KAPADIA), J.
ms rathore