Court No. - 49 Case :- HABEAS CORPUS WRIT PETITION No. - 37646 of 2010 Petitioner :- Sandeep Singh & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Ramesh Sinha Respondent Counsel :- Govt. Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the petitioners and learned AGA.
It is contended that petitioner No. 2 Corpus is a major and legally wedded
wife of petitioner No. 1 but the respondent No. 4 who is father of petitioner
No. 2, corpus forcibly took her away from the custody of petitioner No. 1 and
is detaining her illegally against her wishes, hence the instant writ petition has
been filed before this Court by the petitioner for issuing a writ of Habeas
corpus directing the respondent No. 4 to produce the corpus Smt Baljeet Kaur
petitioner No. 2, before this Court.
Notice on behalf of respondent Nos. 1 to 3 has been accepted by learned
AGA.
Issue notice to the respondent No. 4 returnable within two weeks.
Learned AGA prays for and is allowed four weeks time for filing counter
affidavit. Respondent No. 4 may also file counter affidavit within the same
period.
List this case on 17.8.2010.
Order Date :- 2.7.2010
Pk