Allahabad High Court High Court

Through Pankaj vs State Of U.P. on 23 June, 2010

Allahabad High Court
Through Pankaj vs State Of U.P. on 23 June, 2010
Court No. - 25
Case :- MISC. BENCH No. - 5905 of 2010
Petitioner :- Through Pankaj
Respondent :- State Of U.P.
Petitioner Counsel :- Telegram
Respondent Counsel :- G.A.

Hon'ble Abdul Mateen,J.

Hon’ble Vedpal,J.

This petition has been registered on the basis of letter sent by one Shri Pankaj
alleging that his wife Shilpi Devi has been taken away/abducted by Dinesh
Yadav and Dharmendra Yadav and since then her whereabouts are not
known, even his report has not been registered.

Counter affidavit of Shri Anurag Upadhyaya, Sub Inspector, Police Station
Talkatora, Lucknow has been filed, denying the allegations as alleged in the
letter and in reply thereto, it has been stated that Shilpi has married
Dharmendra Yadav on 13.10.2009. It has been vehemently denied that Shilpi
Devi has lived with the sender of letter rather she is sister-in-law of Pankaj.

In view of the above, this petition is misconceived and is accordingly
dismissed.

Order Date :- 23.6.2010

Tripathi