Allahabad High Court High Court

Smt. Ranjeeta Singh & Another vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Smt. Ranjeeta Singh & Another vs State Of U.P. & Others on 4 February, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 15231 of 2009

Petitioner :- Smt. Ranjeeta Singh & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Brijesh Kumar Yadav
Respondent Counsel :- Govt. Advocate,Rakesh Kumar Srivastav

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the petitioners and the learned AGA for the State.

Pursuant to the orders of this Court dated 19th January 2010, petitioner nos. 1
& 2 as well as respondent no. 6 are present in person in the Court.

Petitioner no. 1 stated that she has not authorised petitioner no. 2 to file the
habeas corpus petition on her behalf before this Court and she is not illegally
detained by respondents 5 & 6 and she wants to go with her parents.

This petition lacks merit and is, accordingly, dismissed.

Order Date :- 4.2.2010
shailesh