Allahabad High Court High Court

Smt. Nishat Afroz vs State Of U.P. & Others on 12 January, 2010

Allahabad High Court
Smt. Nishat Afroz vs State Of U.P. & Others on 12 January, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 68777 of 2009

Petitioner :- Smt. Nishat Afroz
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sanjay Kumar,Mohit Sharma
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant and the learned AGA for the State-
respondents.

Learned counsel for the petitioner states that the petitioner is the wife of the
deponent who is being illegally detained by the respondent no.4, who is the
mother of the petitioner. He has further stated that the respondent no.4 has
fixed 24.1.2010 for remarriage of the petitioner with somebody else.

Issue notices to opposite party no.4 returnable within a week. Steps be taken
within one week.

Learned AGA prays for and is granted a weeks time to file counter affidavit.
Opposite party no.4 may also file counter affidavit within the same period.
Learned counsel for the petitioner states that he shall personally serve the
notice upon opposite party no.4 outside the Court within a week.

Office is directed to issue Dasti notices within 24 hours to the learned counsel
for the petitioner on payment of charges.

Let affidavit of service be filed by the learned counsel for the petitioner by the
next date of listing.

List/put up on 22.1.2010.

Order Dated: 12.1.2010

Hasnain