W.P.No.7839/2010
28.6.2010
Shri Jayant Nikhra, Counsel for the petitioner.
Shri Rahul Jain, Dy. A.G. For the respondents No.1,2,3 and
4.
Ms. Kajal Kharate is produced by Shri Sanjay Sahu, C.S.P.,
Shri R.K. Shukla, T.I. and lady Officer Ms.Sushmita Niyogi.
On being asked from Ku. Kajal Kharate, she stated that she
was in wrongful confinement of one Sunil Ahuja and from there
Police has recovered her. It is also intimated by the officers that
the girl Ms. Kajal has been medically examined. It is further
intimated that on the F.I.R. lodged by the petitioner Ajay Kumar
Kharate, father of Ku. Kajal, a criminal case under
Sec.363,366,376,433 Cr.P.C. has been registered at the Police
Station, Gorakhpur and the investigation is in progress.
As the girl Ms. Kajal stated before this Court that she want
to go alongwith her father, the Police is directed to send the girl at
her parents house in a safe custody.
It has been intimated that the Police has registered a
criminal case against the culprit and investigation is going on, so
no further action is required in this matter.
This petition is disposed of finally.
Looking to the age of the girl, publication of the
proceedings of this matter shall not be made in the newspapers.
No order as to costs.
(Krishn Kumar Lahoti) (J.K. Maheshwari)
JUDGE JUDGE
vj.