High Court Patna High Court - Orders

Supria Kumari @ Supria Dikshit vs The State Of Bihar &Amp; Ors on 25 March, 2011

Patna High Court – Orders
Supria Kumari @ Supria Dikshit vs The State Of Bihar &Amp; Ors on 25 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CR. WJC No.292 of 2011
                SUPRIA KUMARI @ SUPRIA DIKSHIT W/O ASHOK KUMAR
                SINGH, RESIDENT OF VILLAGE- BADDI, P.S. SHIVSAGAR,
                DISTRICT- ROHTAS.............................. PETITIONER
                             Versus
                THE STATE OF BIHAR & ORS.................RESPONDENTS
                             -----------

3 25-3-2011 The petitioner has preferred this criminal writ

petition seeking release from After Care Home at Gaighat,

Patna on the ground that she is major as per her age estimated

by the learned Magistrate and also age given by her at the

time of recording of statement under section 164 of the Code

of Criminal Procedure. On the other hand, it appears that

father of the petitioner, respondent no.3 has filed Shivsagar

P.S.Case No. 19/11, G.R. 178/11 alleging that the petitioner is

a minor and has been kidnapped by Ashok Kumar Singh and

his family members. According to petitioner she has married

out of her free-will.

In the facts of the case issue notice to respondent

no.3 as to why this writ petition be not admitted or finally

disposed of at the stage of admission.

Requisite for notice by ordinary process as well as

by registered cover with A/D shall be filed by tomorrow.

Let this matter be listed under the same heading on
2

8th April, 2011 among first ten cases. On that date respondent

no.6, Director, After Care Home, Gaighat, Patna shall

produce the petitioner before this Court with the help of other

concerned authority including the local police station.

The State counsel shall communicate a copy of this

order by fax to the Superintendent of Police, Rohtas,

respondent no.2 who will entrust service of a copy of this

order upon respondent no.3, Bipin Bihari Singh, son of Suba

Singh, resident of village- Bisrampur, P.S. Shivsagar,

District- Rohtas through the Investigating Officer or the

Officer-in-Charge of Shivsagar police station well before 8th

April,2011 so that if respondent no.3 chooses, he may appear

before this Court on the next date.

Let a copy of this order be given to G.A.6 for

communication and compliance.

( Shiva Kirti Singh, J.)

( Gopal Prasad,J)
Naresh