High Court Madhya Pradesh High Court

Mumtaz Ali vs The State Of Madhya Pradesh on 23 September, 2011

Madhya Pradesh High Court
Mumtaz Ali vs The State Of Madhya Pradesh on 23 September, 2011
                    WP No 15169/11

Mumtaz Ali                       State of M.P.& Ors.




23.09.2011.
      Shri Dhanesh Kant Tiwari, Counsel with petitioner.
      Shri    Rahul      Jain,   Deputy     Advocate     General     for
respondents 1,2 and 3.

Shri Rajeev Badkur, Counsel with respondent no 4
present .

Respondent no 4 Jamaluddin has produced Shabnam his
daughter before this court. On being asked, it is stated that she
has married and her date of birth is 27.6.1992.It is also stated
by her that the petioner is her husband but she is residing with
her mother at Katni by her own free will.

The petitioner, who is present, stated that he has married
with Shabnam and Shabnam has admitted this fact but
respondent no 4 has submited that he has no knowledge about
the marriage of the petitioner with his daughter Shabnam.
However he has objected the marriage on the ground that the
petitioner does not belong to his caste.

Considering the fact that Shabnam is a major and is not in
wrongful confinement of any person including her father
respondent no 4 or her mother, we set her free. Shabnam is free
to live as per her own free will.

With the aforesaid observations, the proceedings are
closed with no order as to cost.



 (Krishn Kumar Lahoti)                           (Smt. Vimla Jain)
       Judge                                        Judge


JLL