Citation : 2015 Latest Caselaw 5530 ALL
Judgement Date : 17 December, 2015
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 11 Case :- HABEAS CORPUS No. - 408 of 2015 Petitioner :- Smt. Chhottaki Alias Savita Thru Her Husband Pankaj Kumar Respondent :- State Of U.P.Thru Secy. Home Deptt.Lko.And Ors. Counsel for Petitioner :- Pawan Kumar Nigam,Ram Babu Singh Counsel for Respondent :- Govt.Advocate Hon'ble Bachchoo Lal,J.
Heard learned counsel for the petitioner and learned A.G.A. for the State and perused the record.
Learned A.G.A has accepted notice on behalf of the opposite parties no.1 and 2.
Issue notice to the opposite parties no. 3 and 4 directing to them that they will produce the alleged detenue Smt. Chhottaki Alias Savita before this Court on 27.1.2016.
List on 27.1.2016.
It is directed that the husband of the corpus Pankaj Kumar shall deposit a sum of Rs. 10,000/- by way of bank draft drawn in favour of petitioner, Smt. Chhottaki Alias Savita within 10 days from today in the office of Senior Registrar of this Court.
In case, the amount is not deposited, the notice shall not be issued and the same shall be issued only when the said amount is deposited in compliance of this order within 10 days.
Order Date :- 17.12.2015
A.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!