Court No. - 49 Case :- HABEAS CORPUS WRIT PETITION No. - 25697 of 2010 Petitioner :- Naval Kishor Mishra And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- Ravi Sinha Respondent Counsel :- Govt Advocate,C.P. Mishra,Ramanuj Pandey Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the petitioners and learned Standing Counsel for the
State.
Counter and rejoinder affidavits have been exchanged.
This habeas corpus writ petition has been filed by the petitioners alleging that
Km. Neelam Mishra, petitioner No. 2 corpus has been kidnapped by
respondent Nos. 4 to 6. It is undisputed that the corpus is major and further in
respect of kidnapping of the corpus, petitioner No.2, the petitioner No. 1 has
already lodged the first information report at P.S. Naini, District Allahabad in
which case crime No.107/10 under Sections 363, 366, IPC has been registered
against the respondent No. 4 and his family members. Since the police
authorities are seized with the investigation of the matter, this writ petition is
not maintainable and is accordingly, dismissed.
The Court hopes and trusts that the matter will be investigated expeditiously.
Order Date :- 9.7.2010
Pk