Allahabad High Court High Court

Rajni Sonker & Another vs State Of U.P. & Others on 20 January, 2010

Allahabad High Court
Rajni Sonker & Another vs State Of U.P. & Others on 20 January, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 2800 of 2010

Petitioner :- Rajni Sonker & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ashish Kumar Nagvanshi
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the petitioners, Ms Afshan Shafat, learned counsel
for the private respondent and the learned AGA for the State respondent.

Ms Afshan Shafat has intimated that this is the second Habeas Corpus petition
filed by the petitioner. She has referred the annexure no. 6 to the petition,
which is the order dated 14.12.2009 passed in the Habeas Corpus Petition No.
35902 of 2009 whereby the statement of the corpus was recorded and
thereafter she went with her parents, as per her own wish.

Learned counsel for the petitioner states that he has received a letter, allegedly
written by the corpus, sent through Sri Deepak Sonkar, a friend of petitioner
no. 2, stating that she is being illegally detained by her parents and is being
illtreated by them.

As prayed by the learned counsel for the petitioner, put up this case on
25.01.2010 to enable him to supply the address of Sri Deepak Sonkar, through
whom the alleged letter has been sent to the petitioner no. 2

Learned AGA may also verify the averments made by petitioner no. 1 in the
aforesaid letter.

Copy of this order may be given to the learned AGA today for necessary
compliance.

Order Date :- 20.1.2010
shailesh