Allahabad High Court High Court

Smt. Ikra @ Aneeta Devi vs State Of U.P. & Another on 9 July, 2010

Allahabad High Court
Smt. Ikra @ Aneeta Devi vs State Of U.P. & Another on 9 July, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 39472 of 2010

Petitioner :- Smt. Ikra @ Aneeta Devi
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Mohd. Aslam Ansari
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the petitioner and learned AGA.
It is contended that corpus, Smt. Ikra @ Aneeta Devi is a major and legally
wedded wife of the deponent but the respondent No. 2 who is father of the
corpus forcibly took her away from the custody of the deponent and is
detaining her illegally against her wish, 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. 2 to produce the corpus Ikra @ Aneeta
Devi before this Court.

Notice on behalf of respondent No. 1 has been accepted by learned AGA.

Issue notice to the respondent No. 2 returnable within two weeks.

Learned AGA prays for and is allowed four weeks time for filing counter
affidavit. The respondent No. 2 may also file counter affidavit within the
same period.

List this case on 1.9.2010.

Order Date :- 9.7.2010
Pk