Allahabad High Court High Court

Smt. Pushpa Devi Thru’ Raghav … vs State Of U.P. & Others on 15 July, 2010

Allahabad High Court
Smt. Pushpa Devi Thru’ Raghav … vs State Of U.P. & Others on 15 July, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 40511 of 2010

Petitioner :- Smt. Pushpa Devi Thru' Raghav Prasad
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dileep Kumar Srivastava
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. Pushpa Devi, is a legally wedded wife of the
deponent but she is being illegally detained against her wish by respondent
No. 3, 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.3 to
produce the corpus Smt. Pushpa Devi, before this Court.
Notice on behalf of respondent Nos. 1 & 2 has been accepted by learned
AGA.

Issue notice to the respondent No. 3 returnable within two weeks.

Learned AGA prays for and is allowed four weeks time for filing counter
affidavit. The respondent No. 3 may also file counter affidavit within the
same period.

List this case on 6.9.2010.

Order Date :- 15.7.2010
Pk