High Court Madhya Pradesh High Court

Ravi Kumar Kori vs The State Of Madhya Pradesh on 1 July, 2010

Madhya Pradesh High Court
Ravi Kumar Kori vs The State Of Madhya Pradesh on 1 July, 2010
                                   WP No.6563/2010


                 Ravi Kumar Kori             State of M.P. And others.




      1.7.2010.

               Shri G.R.Deshmukh, Counsel for the petitioner.
               Shri Rahul Jain, Dy.Advocate General for respondents 1,2

and 3.

Respondent no.7 Smt. Neetu alias Neeta Kori is produced
by Police, Garha, Jabalpur through T.I. Shri Jayant Tembhre and
lady constable, Ms.Kiran,(Batch No.204). The petitioner and
respondent no.4, Smt. Meerabai Kori, are also present.

Respondent no.7 has stated that because of ill-treatment at
the hands of the petitioner, she is residing along with her mother
and she is not in confinement of respondents 4,5 and 6.
Respondent no.4 is mother. Respondents 5 and 6 are her
brothers. Kumari Khushi is her daughter. She is also residing
along with her. It was further submitted by respondent no.7 that
because of ill-treatment at the hands of the petitioner she is not
willing to reside along with the petitioner.

Though the aforesaid allegation is disputed by the
petitioner, but considering the fact that respondent no.7 Smt.
Neetu alias Neeta Kori is not in an unlawful confinement or in
detention and is living with her mother on her own freewill, no
further order is required in this petition and this petition filed for
issuance of a writ of habeas corpus is dismissed with no order as
to cost.

The Police, Garha, Jabalpur are directed to send
respondent no.7 to her parents’ house at Garha, Jabalpur safely
where she has shown her willingness to go back.



               (Krishn Kumar Lahoti)                    (J.K.Maheshwari)
                      Judge                                  Judge



JLL
                   WP No.6563/2010


Ravi Kumar Kori             State of M.P. And others.