Allahabad High Court High Court

Kumari Jyoti Thru’ Her Natural … vs State Of U.P. & Others on 6 July, 2010

Allahabad High Court
Kumari Jyoti Thru’ Her Natural … vs State Of U.P. & Others on 6 July, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 38635 of 2010

Petitioner :- Kumari Jyoti Thru' Her Natural Guardian & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.S. Kashyap
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the petitioners and learned AGA.
Notice on behalf of respondent Nos. 1,2 & 3 have been accepted by learned
AGA.

Issue notice to the respondent Nos.4 and 5 returnable within two weeks.

Learned AGA prays for and is allowed four weeks time for filing counter
affidavit. Respondent Nos.4 and 5 may also file counter affidavit within the
same period.

It is contended that the detenue Km. Jyoti, is a minor daughter of petitioner
No. 1 is being illegally detained by respondent Nos. 4 and 5.
List this case on 25.8.2010.

On that date the respondent Nos. 4 and 5 shall produce the corpus Km. Jyoti
before this Court on 25.8.2010.

Order Date :- 6.7.2010
Pk