Court No. - 49 Case :- HABEAS CORPUS WRIT PETITION No. - 2163 of 2010 Petitioner :- Ehsanullah & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Shikha Singh,Alrafew Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the petitioners and learned A.G.A. for the State
respondent.
It is contended by the learned counsel for the petitioners that the petitioners
no. 2 and 3 are being illegally detained by the respondent no. 5, who is elder
brother of petitioner no. 2. It is also contended that the petitioner no. 2 is
legally wedded wife of petitioner no.1 and out of their wedlock one child was
born, who is now aged about five years.
Issue notice to the respondent no. 5 returnable within four weeks. Steps be
taken within a week.
Learned A.G.A. prays for and is granted four weeks time to file counter
affidavit. The respondent no. 5 may also file counter affidavit within the said
period. As prayed by the learned counsel for the petitioners one week
thereafter is granted for filing rejoinder affidavit.
List after expiry of the aforesaid period.
Order Date :- 25.1.2010
Ashish