Allahabad High Court High Court

Mrs. Shiwani vs State Of U.P.Through Prin. Secy. … on 21 January, 2010

Allahabad High Court
Mrs. Shiwani vs State Of U.P.Through Prin. Secy. … on 21 January, 2010
Court No. - 28

Case :- HABEAS CORPUS No. - 19 of 2010

Petitioner :- Mrs. Shiwani
Respondent :- State Of U.P.Through Prin. Secy. Deptt. Home Lko.And Ors.
Petitioner Counsel :- Rajendra Pratap Singh
Respondent Counsel :- G.A.

Hon'ble Alok K. Singh,J.

Appearance has been put in on behalf of opposite parties nos. 2 and 3, Smt.
Bharti Jha and Shankar Kumar Jha (mother and father respectively). The
alleged detenue Mrs. Shiwani is present today. There is no dispute regarding
her being adult. In response to a specific query made by this Court she says to
have married with Nitin Srivastava who is a Chartered Accountant and is also
present in the Court. She also says that nobody has detained her against her
wishes. As on today there does not appear to be any element of illegal
detention.

The petition, therefore, fails and is hereby dismissed. Mrs. Shivani may go
to the place of her choice as she is adult.

Order Date :- 21.1.2010
Shaakir/