IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Writ Petition No. 1063 of 2011
Date of decision : July 28, 2011
Nidhi Jaidka ....Petitioner
versus
State of Punjab and others ....Respondents
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. Naresh Gopal Sharma, Advocate, for the petitioner
Mr. Sailesh Gupta, Deputy Advocate General, Punjab
for respondents no. 1 to 3
Mr. C.L.Verma, Advocate for respondents no. 4 to 10
L.N. Mittal, J. (Oral)
Nidhi Jaidka has filed this petition under Article 226 of the
Constitution of India seeking writ in the nature of habeas corpus for
production and release of petitioner’s daughter Kajal Jaidka aged 18 years
alleged detenue from the custody of private respondents no. 4 to 10.
Pursuant to order of the preceding date, respondent no. 6 has
come present in person along with alleged detenue Kajal Jaidka. Statement
of Kajal Jaidka has been recorded separately and is reproduced hereunder:-
“Stated that I am major, my date of birth being
25.11.1992 for which I place on record photostat copy of my
matriculation certificate. I have voluntarily married with
Vipan Kumar respondent no. 6 on 11.4.2011 and I am residing
with him happily in the matrimonial home voluntarily. I want
to continue to live with respondent no. 6. I do not want to live
with my parents. Petitioner is my mother.”
Criminal Writ Petition No. 1063 of 2011 -2-
In view of the aforesaid, nothing survives in the instant habeas
corpus petition which is accordingly disposed of.
( L.N. Mittal )
July 28, 2011 Judge
'dalbir'