Rajasthan High Court – Jodhpur
Shrawan Kumar vs State Of Raj. & Ors on 4 February, 2011
1
D.B. Habeas Corpus Writ Petition No.12031/2010
Sharwan Kumar vs. State of Rajasthan & Ors.
Date : 4.2.2011
HON'BLE JUSTICE SHRI PRAKASH TATIA
HON'BLE JUSTICE SHRI KAILASH CHANDRA JOSHI
Mr.DLR Vyas, for the petitioner.
Mr.Manish Patel, for the respondent no.4.
Mr.BK Mehar, PP.
- - - - -
The corpus Manju Kumari already met with the
petitioner husband in Nari Niketan and learned
counsel for the petitioner submits that the girl
has shown her desire to go with her parents.
Today, both petitioner Sharwan Kumar and
corpus Manju Kumari are present in the Court.
Corpus Manju Kumari stated that she want to go
with her parents and the petitioner in the
presence of his counsel stated that this petition
may be disposed of in view of the wishes expressed
by corpus Manju Kumari.
In view of the above, this habeas corpus
petition is disposed of with liberty to corpus
Manju Kumari who is major to go with her parents
as per her wish.
[KAILASH CHANDRA JOSHI], J. [PRAKASH TATIA], J.
S.Phophaliya