Court No. - 20 Case :- MISC. BENCH No. - 10000 of 2009 Petitioner :- Sahab Lal S/O Nankee Respondent :- State Of U.P. Thru S.P., Barabanki & Ors. Petitioner Counsel :- Devendra Pratap Singh Respondent Counsel :- G.A. Hon'ble Raj Mani Chauhan,J.
Hon’ble Virendra Kumar Dixit,J.
Learned counsel for the petitioner filed the supplementary affidavit, which is
taken on record.
Learned counsel for the petitioner submits that the main grievance of the
petitioner is that the police had lodged an F.I.R. but no steps had been taken
so far by the police to recover the petitioner’s sister.
Learned A.G.A. submits that the F.I.R. has been lodged and the matter is
being investigated.
Learned counsel for the petitioner submits that the prosecutrix has not been
recovered so far. The Investigating Officer did not try to recover her,
therefore, he be summoned along with case diary to furnish current status of
the investigation.
In view of the submission of the learned counsel for the petitioner as well as
facts of the case summon the Investigating Officer to appear before this court
along with case diary on 28.7.2010.
List this case on 28.7.2010.
Order Date :- 7.7.2010
Sks