Court No. - 49 Case :- HABEAS CORPUS WRIT PETITION No. - 5305 of 2010 Petitioner :- Smt. Aalia Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajeev Sisodia,Atul Sisodia Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the petitioner and the learned AGA for the State-
respondent.
It is contended by the learned counsel for the petitioner that the petitioner who
is wife of the deponent is being illegally detained by respondent no.4, her
father.
Issue notices to the respondents no.4 returnable within four weeks. Steps be
taken within one week.
Learned AGA prays for and is granted four weeks time to file counter
affidavit. Opposite party no.4 may also file counter affidavit within the same
period. As prayed by learned counsel for the petitioner, two weeks thereafter
is granted for filing rejoinder affidavit. List immediately after expiry of the
aforesaid period, before the appropriate Bench.
Order Date :- 2.2.2010
Hasnain