Allahabad High Court
Through Shambhu vs State Of U.P. on 6 July, 2010
Court No. - 5 Case :- HABEAS CORPUS No. - 136 of 2010 Petitioner :- Through Shambhu Respondent :- State Of U.P. Petitioner Counsel :- Telegram Respondent Counsel :- G.A. Hon'ble Vedpal,J.
This petition was registered on the basis of telegram sent by one Shambhoo
wherein it was alleged that way of his house has been blocked.None responds
on behalf of the petitioner.
Counter affidavit of Sri Rajiv Krishna DIG/ SSP,Lucknow has been filed
wherein it has been stated in paragraphs 3 and 4 that allegations are false.
There is one other way of the applicant and it is wrong to say that he has been
illegally detained.
In view of above, no case of illegal detention is made out and the petition is
accordingly dismissed.
Order Date :- 6.7.2010
Tripathi