Allahabad High Court High Court

Smt. Amita Pandey vs Senior Superintendent Of Police … on 21 July, 2010

Allahabad High Court
Smt. Amita Pandey vs Senior Superintendent Of Police … on 21 July, 2010
Court No. - 25

Case :- HABEAS CORPUS No. - 167 of 2010

Petitioner :- Smt. Amita Pandey
Respondent :- Senior Superintendent Of Police Lucknow And Ors.
Petitioner Counsel :- Santosh Kumar Pandey
Respondent Counsel :- G.A

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

Sri Uma Niwas Tripathi is present in Court and he reiterates the statement
given before this Court on 20th May 2010.

Sri Santosh Kumar Pandey, Advocate, who has preferred this writ petition
purporting it to be filed on behalf of Sri Uma Niwas Tripathi, submits that the
dispute was between petitioner Smt. Amita Pandey, wife of Sri Santosh
Kumar Pandey and Sri Santosh Kumar Pandey himself, as such, he had filed
the writ petition under bona fide mistake. He has tendered unconditional
apology and prays to be excused.

Admittedly, the dispute between the parties is matrimonial dispute between
Smt. Amita Pandey and Sri Santosh Kumar Pandey, who has filed this
petition. But it cannot be ignored that the writ petition has been filed by
manipulating the signatures of Sri Uma Niwas Tripathi and without obtaining
his consent.

The writ petition is accordingly dismissed with costs of Rs.10,000/-
(Rupees ten thousand) to be recovered from Sri Santosh Kumar Pandey,
Advocate which shall be deposited by him in the accounts of Mediation and
Conciliation Centre of this Court within a month from today, failing which the
District Magistrate, Lucknow shall realize the same as arrears of land revenue
from Sri Santosh Kumar Pandey aforesaid and shall get it deposited in the
accounts of Mediation and Conciliation Centre.

Order Date :- 21.7.2010

anb