Allahabad High Court High Court

Ravinder Kaur vs State Of U.P.Thorugh Prin. Secy. … on 4 February, 2010

Allahabad High Court
Ravinder Kaur vs State Of U.P.Thorugh Prin. Secy. … on 4 February, 2010
Court No. - 28

Case :- HABEAS CORPUS No. - 861 of 2009

Petitioner :- Ravinder Kaur
Respondent :- State Of U.P.Thorugh Prin. Secy. Home Civil
Sectt.Lko.Andors
Petitioner Counsel :- Kunwar R.P.Singh
Respondent Counsel :- G.A.

Hon'ble Alok K. Singh,J.

Supplementary affidavit filed today is taken on record.

The next friend is present in person. It is said that the marriage was performed
on 09.10.2009 at a temple in Rae Bareli. On the basis of the marksheet
(Annexure-3) a certificate the girl has attained the age of majority.

Let notice be issued to opposite party no.4 to produce the detenue (Ravinder
Kaur) or to show cause before this Court on 11.03.2010.

List/put up on 11.03.2010.

Order Date :- 4.2.2010
PAL/