Allahabad High Court High Court

Sri Jeewa Lal & Others vs State Of U.P. & Others on 4 August, 2010

Allahabad High Court
Sri Jeewa Lal & Others vs State Of U.P. & Others on 4 August, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 45542 of 2010

Petitioner :- Sri Jeewa Lal & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ashok Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the petitioners and learned A. G. A. who has
accepted notice on behalf of respondent Nos. 1 to 3.

Issue notice to respondent Nos. 4 and 5 to produce the corpus, Shobha alias
Renu before this Court on 25.8.2010.

The petitioner shall deposit a sum of Rs. 5000/- by demand draft drawn in
favour of the corpus, Shobha alias Renu in the Court within two weeks

In case, the amount as directed hereinabove, is not deposited, the writ petition
shall stand dismissed automatically.

List on 25.8.2010.

Order Date :- 4.8.2010
HR