Allahabad High Court High Court

Kumari Rajkumari & Another vs State Of U.P. & Others on 7 July, 2010

Allahabad High Court
Kumari Rajkumari & Another vs State Of U.P. & Others on 7 July, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 35786 of 2010

Petitioner :- Kumari Rajkumari & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Uma Nath Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the petitioners and learned A. G. A. who has
accepted notice on behalf of respondents no. 1 to 3.
Issue notice to respondents no. 4 to 7 indicating therein that they may file
counter affidavit within four weeks.

It is contended that the corpus, petitioner no. 1, Kumari Rajkumari is minor
and is being illegally detained by respondents no. 4 to 7.
Hence, this writ petition has been filed for issuing a mandamus commanding
the respondent nos. 2 and 3 to produce the corpus before this Court.
List this case on 9.8.2010. On that date, respondents no. 4 to 7 shall produce
the corpus, Kumari Rajkumari.

Order Date :- 7.7.2010
HR