Allahabad High Court High Court

Km. Likha @ Kallo & Another vs State Of U.P. & Others on 21 January, 2010

Allahabad High Court
Km. Likha @ Kallo & Another vs State Of U.P. & Others on 21 January, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 21371 of 2009

Petitioner :- Km. Likha @ Kallo & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- N.K. Singh,Sujeet Kumar Singh
Respondent Counsel :- Govt. Advocate,Arun Kumar Tripathi

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the petitioners and learned A.G.A. for the State.

Inspite of the Court’s order dated 21.04.2009, 22.05.2009, 02.07.2009,
24.07.2009, 08.09.2009, corpus has not been produced before this Court even
thereafter, time was granted to Inspector of Police Station Patiyali, District
Kanshiram Nagar. But learned A.G.A. states that the corpus could not be
traced out and prays for that two weeks’ further time be granted to trace out
the corpus and produce before this Court.

As prayed by learned A.G.A. two weeks time is granted for the same. List this
case on 5th February 2010, on which date, the corpus shall be produced
before this Court, failing which, Superintendent of Police Etah, shall remain
present personally before this Court.

Let a copy of this order be given to learned A.G.A. for necessary compliance.

Order Date :- 21.1.2010
S.Ali