Court No. - 49 Case :- HABEAS CORPUS WRIT PETITION No. - 13859 of 2010 Petitioner :- Siddhant Yadav @ Chunmun Respondent :- State Of U.P. And Others Petitioner Counsel :- S.P. Tewari,Jai Singh Respondent Counsel :- Govt. Advocate,Ratan Singh Hon'ble Bala Krishna Narayana,J.
Despite time being granted, neither any counter affidavit has been filed by the
respondent Nos. 4 to 7 nor the corpus Siddhant @ Chunmun petitioner No. 1
has been produced before this Court.
Learned counsel for the petitioners stated that the corpus, Siddhant @
Chunmun is the son of the deponent and the respondent Nos. 4 to 7 are
continuing to illegally detain the corpus.
In view of the above, let bailable warrants be issued against respondent Nos. 4
to 7 through the concerned Chief Judicial Magistrate to ensure his presence
before the Court for producing the corpus on the date fixed.
List on 29.7.2010, on which date, the respondent Nos. 4 to 7 shall produce the
corpus Siddhant @ Chunmun, petitioner before this Court.
Order Date :- 9.7.2010
Pk