Allahabad High Court High Court

Km. Arti Devi vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Km. Arti Devi vs State Of U.P. & Others on 4 February, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 32550 of 2009

Petitioner :- Km. Arti Devi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sanjai Kumar,Upendra Rai
Respondent Counsel :- Govt. Advocate,Hari Om Yadav,P K Srivastava

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the petitioner and the learned AGA.

Learned AGA has filed progress report vide affidavit dated 1st December
2009 wherein it is stated that on 30.10.2009 search has been made at different
places and raid was also conducted for arrest of Sanjai and thereafter orders
under Section 82 & 83 of the Code of Criminal Procedure were obtained
against him on 05.11.2009. It is further stated that on 11.11.2009 search at
different places had been made by the Investigating Officer but Sanjai could
not be arrested nor the victim was recovered.

Learned AGA requests further time so that Sanjai could be arrested and the
victim may be recovered.

As prayed, list on 8th March 2010 for doing the needful, so that recovery of
the victim be made, on which date the concerned Investigating Officer shall
remain present before this Court.

Copy of the order be given to the learned AGA for compliance, as per rules of
the Court.

Order Date :- 4.2.2010
shailesh