Allahabad High Court High Court

Vedpal And Others vs State Of U.P. And Others on 3 February, 2010

Allahabad High Court
Vedpal And Others vs State Of U.P. And Others on 3 February, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 70260 of 2009

Petitioner :- Vedpal And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Satyendra Nath Sharma,K.K. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

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

Pursuant to the order of this Court dated 5th January 2010 and 25th January
2010, counter affidavit has been filed by the learned AGA in the Court today,
which is taken on record.

As per the counter affidavit, after enquiry it was found that the petitioners
were not illegally detained as bonded labourer in the brick kiln.

Accordingly, the petition is dismissed.

Copy of this order be given to the learned AGA, as per rules of the Court.

Order Date :- 3.2.2010
shailesh