Allahabad High Court High Court

Dr. Ashfaque Siddiqui And Another vs Bhashkar Damodar Ghogare on 8 July, 2010

Allahabad High Court
Dr. Ashfaque Siddiqui And Another vs Bhashkar Damodar Ghogare on 8 July, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 39098 of 2010

Petitioner :- Dr. Ashfaque Siddiqui And Another
Respondent :- Bhashkar Damodar Ghogare
Petitioner Counsel :- Akhilesh K. Dwivedi

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the petitioners and learned AGA.
It is contended that petitioner No.2 is a major and legally wedded wife of
petitioner No. 1 but the opposite party who is father of petitioner No. 2
forcibly took her away from the custody of petitioner No. 1 and is detaining
her illegally against her wish, hence the instant writ petition has been filed
before this Court by the petitioners for issuing a writ of Habeas corpus
directing the opposite party to produce the corpus Dr. Reshmi @ Ghogare
Rashmi Bhaskar before this Court.

Issue notice to the opposite party returnable within two weeks. He may file
counter affidavit within four weeks. Rejoinder affidavit, if any, may be filed
within two weeks thereafter.

List this case on 27.8.2010.

Order Date :- 8.7.2010
Pk