Allahabad High Court High Court

Through Nirmala Devi vs State Of U.P. on 5 July, 2010

Allahabad High Court
Through Nirmala Devi vs State Of U.P. on 5 July, 2010
Court No. - 25

Case :- HABEAS CORPUS No. - 463 of 2010

Petitioner :- Through Nirmala Devi
Respondent :- State Of U.P.
Petitioner Counsel :- Telegram
Respondent Counsel :- G.A

Hon'ble Abdul Mateen,J.

Hon’ble Yogendra Kumar Sangal,J.

Heard learned Additional Government Advocate.

This habeas corpus petition has been registered on the basis of a letter said to
have been sent by one Smt.Nirmala Yadav alleging therein about police
atrocities of Police Statiton Baxi ka Talab, district Lucknow.

Let a copy of this letter be forwarded to the S.S.P./DIG, Lucknow for taking
necessary action in accordance with Law and pass a suitable order.

Petition stands disposed of with the direction as above.

Order Date :- 5.7.2010
Kaushal