Rajasthan High Court – Jodhpur
Madan Lal vs State Of Raj. & Ors on 26 April, 2010
1
D.B. CIVIL HABEAS CORPUS PETITION NO.3786/2010
(Madan Lal Vs. State of Raj. & Ors.)
Date of Order : 26.04.2010
HON'BLE MR. JUSTICE A.M. KAPADIA
HON'BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr. K.C. Choudhary, for the petitioner.
Mr. B.K. Mehar, Govt. Counsel.
Mr. N.K. Bohra, for respondent No.4.
This habeas corpus petition has been
filed by father of the corpus Sangita in which it
is stated that the date of birth of his daughter
Sangita is 4.8.1995 as per her school certificate
Annexure-2, therefore, she is minor and she has
been illegally detained by respondent Nos. 4 and
5. In the writ petition filed by the petitioner,
notices were issued and in pursuance of the
notice, the corpus Sangita was produced before us
by the respondent Nos. 4 and 5 on 19.4.2010. On
that day, learned counsel for the respondents took
time for the purpose of satisfying that corpus is
major because she is more than 18 years of age.
Further, corpus herself stated before us that she
is major and she does not want to go with her
father and she is willing to go with her husband
because she is legally wedded wife of respondent
No.4 - Ramesh Kumar Bhati.
According to the certificate produced on
2
record as Annexure-2, the date of birth of corpus
has been shown as 4.8.2010. Therefore, in the
interest of justice, we have sent the corpus
Sangita to the Nari Niketan, Jodhpur on 19.4.2010
with the direction that she shall be produced
before us on the next date of hearing.
Today again, we have ascertained the
desire of the corpus Sangita repeatedly, the
corpus Sangita has stated before us that now she
is desirous to go with her father, who is present
today in the Court. It is also stated by corpus
Sangita that she is minor and the certificate
produced by her father Annexure-2 is correct.
In this view of the matter, this habeas
corpus petition is allowed and custody of the
corpus Sangita is hereby given to her father who
is present in the Court because corpus Sangita is
minor and she is desirous to go with her father.
We have also recorded the statement of
corpus - Sangita separately for ascertaining her
desire where she wants to go. The said statement
is on record.
This habeas corpus petition is allowed in
above terms.
(GOPAL KRISHAN VYAS), J. (A.M. KAPADIA), J.
arun/-