Allahabad High Court High Court

Km. Khushi & Another vs State Of U.P. & Others on 2 February, 2010

Allahabad High Court
Km. Khushi & Another vs State Of U.P. & Others on 2 February, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 301 of 2010

Petitioner :- Km. Khushi & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K.D. Tiwari
Respondent Counsel :- Govt. Advocate,Mohd.Irfan

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the petitioner, Sri Mohd. Irfan, learned counsel,
who has put in appearance on behalf of the opposite party nos.3 and 4 and the
AGA for the State-respondent.

Sri Mohd. Irfan states that due to marriage ceremony in the house of
respondent nos.3 and 4, they could not appear today and the matter may be
passed-over for today. Sri Mohd. Irfan undertakes to produce the corpus on
the next date of listing pursuant to the earlier order of this Court dated
7.1.2010.

List on 10.2.2010,
Order Date :- 2.2.2010
Hasnain