Court No. - 47 Case :- HABEAS CORPUS WRIT PETITION No. - 35468 of 2010 Petitioner :- Km. Parveen & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- K.K. Tripathi Respondent Counsel :- Govt. Advocate Hon'ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioner and learned AGA and perused the
materials on record.
By means of the present writ petition, the petitioners have sought relief
directing the respondents no.2 & 3 to set at liberty to the petitioner no.1 from
the custody of the respondents no.4 to 9.The petitioner no.2 had lodged a first
information report dated 19.4.2010 against the opposite parties nos.4 to 9
which was challenged before a Division Bench of this Court by means of
Criminal Misc. Writ Petition No. 7057 of 2010 . The Division Bench issued
notice to the respondent no.4 ( now petitioner no.2) and stayed the arrest of
the petitioners of the aforesaid writ petition on the statement of the victim,
Parveen ( now petitioner no.1). The petitioner no.2 is at liberty to contest the
matter in the aforesaid Criminal Writ Petition . The Habeas Corpus Petition is
misconceived and is hereby dismissed.
Order Date :- 17.6.2010
Naim