Allahabad High Court
Km. Babalee vs Manik Chand & Others on 8 July, 2010
Court No. - 49 Case :- HABEAS CORPUS WRIT PETITION No. - 37277 of 2010 Petitioner :- Km. Babalee Respondent :- Manik Chand & Others Petitioner Counsel :- Pramod Kumar Pathak Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the petitioner.
By means of this Habeas Corpus petition, the petitioner has prayed for
commanding the respondents to produce Kumari Babalee before this Court.
It is not in dispute that the corpus is a major and has married Maan Singh out
of her own free will.
In view of the above fact, this writ petition is not maintainable and is
dismissed as such.
Order Date :- 8.7.2010
HR