Allahabad High Court High Court

Manni Lal Awasthi And Others vs State Of U.P. Through Secy. Home … on 22 June, 2010

Allahabad High Court
Manni Lal Awasthi And Others vs State Of U.P. Through Secy. Home … on 22 June, 2010
Court No. - 33

Case :- CRIMINAL MISC. WRIT PETITION No. - 10906 of 2010

Petitioner :- Manni Lal Awasthi And Others
Respondent :- State Of U.P. Through Secy. Home And Others
Petitioner Counsel :- Asharfi Lal
Respondent Counsel :- Govt. Advocate

Hon'ble V.K. Shukla,J.

Hon’ble Ran Vijai Singh,J.

In the present case F.I.R. proceeds to mention that Diksha is minor and her
date of birth is 21.09.1996. Before this Court it has been sought to be
contended by Diksha that she was born on 21.09.1991 but no document
whatsoever has been produced to show and substantiate as to whether she is
major or not.

In such a situation liberty is given to Diksha to appear before Chief Medical
Officer, Allahabad within three days from today alongwith certified copy of
this order and thereafter Chief Medical Officer, Allahabad after requisite fee
is deposited shall get ossification test done in order to ascertain the age of
Diksha. After the said medical examination is done, report of the same be sent
in sealed cover to this Court.

List this matter on 01.07.2010.

Order Date :- 22.6.2010
Dhruv