Allahabad High Court High Court

Rang Bahadur @ Sadhu Singh vs State Of U.P. on 8 January, 2010

Allahabad High Court
Rang Bahadur @ Sadhu Singh vs State Of U.P. on 8 January, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 10035 of 2008

Petitioner :- Rang Bahadur @ Sadhu Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Shri Prakash Dwivedi,Suneel Kumar Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and Sri D.R. Chaurdhary, learned
Government Advocate.

In compliance of the order dated 16.12.2009 passed by this court Sri
Karamveer Singh, DGP, Uttar Pradesh, Superintendent of Police, Sant
Ravidas Nagar and I.O. of this case are present in the court.

Learned Government Advocate files affidavit of Sri Karamveer Singh, DGP,
Uttar Pradesh, who assures the court that he shall take positive steps by way
of developing the mechanism so that in the cases of abduction or kidnapping
the victim may be recovered as soon as early possible.

In the present case the alleged kidnapped person namely Manoj Kumar Singh
has not been recovered for which Superintendent of Police, Sant Ravidas
Nagar prays for and is granted one month time to make the recovery of Manoj
Kumar Singh.

List on 15.2.2010. On that day I.O. of this case shall appear in person with the
progress report.

List on 15.2.2010.

Let a copy of this order be communicated to learned Government Advocate
for the compliance.

Order Date :- 8.1.2010
RPD