1.....
W.P. No.2123 of 11
01.08.2011
Shri Shreyash Pandit, Counsel alongwith the petitioner.
Shri Rahul Jain, Dy. A.G. for the respondents/State.
Ms. Meenu Shukla is produced from Short stay home alongwith
Ms. Madhubalal Raghuwanshi, Lady Constable.
We have heard the petitioner and Ms. Menu who is present in
Court.
Shri Jain has also produced a report from Short Stay Home,
Jabalpur dated 1.8.2011 stating that Ms. Meenu, the daughter of the
petitioner is carrying on pregnancy of 10-12 weeks. The petitioner
who is present in Court submitted that he is ready to take custody of
his minor daughter and he shall take all the care of Ms. Meenu.
Ms. Meenu who is present in Court submitted that in her
present condition, she is not ready to go alongwith her father. It is
also stated by her that she is ready to live in the Short stay home but
not ready to go to her parents house.
Looking to the adamant attitude of the girl and the present
facts of the case, we adjourn hearing of this matter for a period of
three weeks and direct that this case be listed for hearing on
18.8.2011 on which date Ms. Meenu be produced before this Court.
Ms. Meenu be sent back to short stay home till next date of hearing.
We further direct that the Superintendent of Short Stay Home
shall provide adequate medical help and nutritious food to Ms. Meenu
Shukla during her stay at Short Stay Home.
A copy of this order be sent to the Superintendent of Short Stay
Home, Jabalpur for its compliance.
(Krishn Kumar Lahoti) (Smt. Vimla Jain)
JUDGE JUDGE
vj