High Court Patna High Court - Orders

Rekha Kumari vs The State Of Bihar & Ors on 14 July, 2011

Patna High Court – Orders
Rekha Kumari vs The State Of Bihar & Ors on 14 July, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CR. WJC No.666 of 2011
                           Rekha Kumari
                              Versus
                      The State of Bihar & Ors
                             -----------

2 14.07.2011 This is a peculiar case. A major girl filed an F.I.R. against

her father for committing rape on her repeatedly. Because of mis-

treatment by father her mother had already abandoned the family

and seeing the abuse the younger brother of the petitioner also

abandoned the family. Ultimately, she gathered courage to lodge an

F.I.R. against her father. He was arrested and remanded to judicial

custody where he is.

As the younger girl was found all alone, it appears police

put her up with her uncle. It appears now the uncle had petitioned

the court of S.D.J.M., Bikram that he is unable to keep her.

Simultaneously, she petitioned the court for some reason or other

that she is not willing to stay with her uncle. One wonders what

prohibited her from walking where she wanted to go. Nevertheless,

court seeing the peculiar situation, directed that the petitioner be

moved to Aftercare Home at Patna. Having come to Aftercare

Home, she has got present writ petition filed through her alleged

cousin to be set as liberty on the ground that she being a major

cannot be kept in Aftercare Home.

Learned counsel for the petitioner is also unable to say or

disclose the court as to where the petitioner would go once she is

released from Aftercare Home. He was unable to satisfy the Court
2

the exact relationship between the petitioner and the so-called cousin

who swore the affidavit to this writ petition.

Considering that the petitioner is a young girl, this Court

would be more cautious then otherwise required.

We, accordingly, direct Superintendent of Aftercare Home

at Gaighat, Patna City, Patna, to produce the girl before this Court

on 2.15 P.M. on 18th July, 2011 in the Chambers.

Learned counsel for the State would take necessary action

in this regards.

Put up this matter on 18th July, 2011 at 2.15 P.M. in the

Chambers.

(Navaniti Prasad Singh, J.)

(Ashwani Kumar Singh, J.)
Sanjeet/