Allahabad High Court High Court

Smt. Rachna vs State Of U.P. & Others on 16 July, 2010

Allahabad High Court
Smt. Rachna vs State Of U.P. & Others on 16 July, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 40966 of 2010

Petitioner :- Smt. Rachna
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ravindra Tripathi
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. Rachna is a major and legally wedded wife
of the deponent but she is under illegal detention of respondent Nos. 4 to 6
against her wish who are parents and brother of the corpus,hence the instant
writ petition has been filed before this Court by the petitioner for issuing a
writ of Habeas corpus directing the respondent Nos.4 to 6 to produce the
corpus Smt. Rachna before this Court.

Notice on behalf of respondent No. 1 to 3 has been accepted by learned AGA.

Issue notice to the respondent Nos. 4 to 6 returnable within two weeks.

Learned AGA prays for and is allowed four weeks time for filing counter
affidavit. The respondent Nos. 4 to 6 may also file counter affidavit within
the same period.

List this case on 6.9.2010.

Order Date :- 16.7.2010
Pk