Allahabad High Court High Court

Sharafat S/O Liyakat vs State Of U.P. Thru Secretary Home on 23 June, 2010

Allahabad High Court
Sharafat S/O Liyakat vs State Of U.P. Thru Secretary Home on 23 June, 2010
Court No. - 25

Case :- HABEAS CORPUS No. - 351 of 2010

Petitioner :- Sharafat S/O Liyakat
Respondent :- State Of U.P. Thru Secretary Home
Petitioner Counsel :- Rehan Mubassir
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

Case called out. None appears for the petitioners. Counter affidavit has been
filed by the State which is taken on record.

In the counter affidavit, it has been stated that petitioner no. 2 Sadaqat was
arrested on 27.05.2010 in connection with case crime no. 357 of 2010 under
Section 457 & 380 IPC of police station Kasimpur, district Hardoi. He was
produced before the learned Magistrate concerned within twenty four hours
on 28.05.2010 who after going through the case diary remanded him to
judicial custody and he was sent to jail.

It has further been stated in the counter affidavit that petitioner no. 1 Sharafat
was never arrested by the police personnel rather he was called at the police
station on 26.05.2010 for the purpose of inquiry in case crime no. 357 of 2010
under Section 457 & 380 IPC of police station Kasimpur, district Hardoi and
after making inquiry he was allowed to go back after making due entry at
Rapat No. 21 of 12.10 pm dated 26.05.2010.

However, since learned counsel for the petitioners is not present, list the case
again in the cause list in the month of July 2010.

Order Date :- 23.6.2010
anb