Allahabad High Court High Court

Neha Srivastava (Nee Neha Shukla ) vs State Of U.P.Through Prin. Secy. … on 28 June, 2010

Allahabad High Court
Neha Srivastava (Nee Neha Shukla ) vs State Of U.P.Through Prin. Secy. … on 28 June, 2010
Court No. - 18

Case :- HABEAS CORPUS No. - 433 of 2010

Petitioner :- Neha Srivastava (Nee Neha Shukla )
Respondent :- State Of U.P.Through Prin. Secy. Home Civil Sectt. Lko.And
Petitioner Counsel :- Asim Kumar Singh
Respondent Counsel :- G.A.

Hon'ble S.N.H. Zaidi,J.

Supplementary affidavit filed by the petitioner in Court is taken on record.

Heard learned counsel for the petitioner and the learned A.G.A. for opposite
parties no. 1 to 4.

The contention of the learned counsel for the petitioner is that the detenue
(Neha Srivastava) is aged about 24 years as per her High School Certificate,
Annexure No. SA-2 to the Supplementary Affidavit. She had married with the
deponent on 23.3.2010 and the marriage was also registered on 23.3.2010
under the Hindu Marriage Act, Annexure No. 2 to the writ petition. It is
contended that her father opposite party no. 5, and her uncles opposite party
no. 6 and 7 are illegally detaining the Corpus against her wishes.

Issue notice to opposite party nos. 5 to 7 to produce the Corpus (Neha
Srivastava alias Neha Shukla before the Court on 12.7.2010 for which the
petitioner shall deposit a sum of Rs. 5,000/- towards expenses in three days.

List on 12.7.2010.

Order Date :- 28.6.2010

Rizvi