Supreme Court of India

Anita Yadav vs Manas Roy & Ors on 12 May, 2009

Supreme Court of India
Anita Yadav vs Manas Roy & Ors on 12 May, 2009
Author: ……………….J.
Bench: Altamas Kabir, Cyriac Joseph
                                      IN THE SUPREME COURT OF INDIA
                          CRIMINAL APPELLATE JURISDICTION


                   CRIMINAL APPEAL Nos.1010-1011 OF 2009
    [Arising out of SLP(Crl.) Nos.6700-6701 of 2007]


ANITA YADAV                                                         ...       Appellant(s)


           Versus

MANAS ROY & ORS.                                                      ...     Respondent(s)



                         ORDER

Leave granted.

These appeals are directed against the orders dated 16 th July, 2007 and

17th September, 2007 passed by the Delhi High Court in Writ Petition(Crl.)651/2007,

which was a Habeas Corpus petition. Pursuant to notice served on the father of the

appellant herein, the appellant appeared before the High Court in the Habeas Corpus

proceedings and personally informed the court that she was not willing to go back to

the respondent No.1 herein and that she wished to stay with her parents.

At that point of time, the parties in the Habeas Corpus petition were

served and there was no further reason

-2-

to continue to proceed with the writ petition. However, despite the above, the High

Court on 17th September, 2007 directed the father of the appellant to be present along
with the appellant before the court on certain allegations made by the respondent No.1

herein that she was married to him.

We fail to understand how in a Habeas Corpus petition, such a direction

could have been given since the appellant had already appeared and had made her

preference known and had also filed an affidavit in which the case of the appellant

was supported.

In that view of the matter, the appeals are allowed and the impugned

orders of the High Court are set aside.

……………….J.

(ALTAMAS KABIR)

……………….J.

(CYRIAC JOSEPH)

New Delhi,
May 12, 2009.