High Court Madhya Pradesh High Court

Nirpat Singh vs The State Of Madhya Pradesh on 1 August, 2011

Madhya Pradesh High Court
Nirpat Singh vs The State Of Madhya Pradesh on 1 August, 2011
                                                                 1.....
                   W.P. No.11455 of 11




01.08.2011


         Shri R.P.S. Thakur, Counsel alongwith the petitioner.
         Shri Rahul Jain, Dy. A.G. for the respondent No.1.

Ms. Doli @ Rani Rajput is produced by Ms. Gomti Maravi,
Constable and Shri Mohd. Yakub, Sub Inspector, P.S. Shahpura.
As per the record Annexure P-1 the date of birth of Ms. Doli is
19.4.1994 and she appears to be a minor also. We have
enquired into from Ms. Doli, she stated that she was with
respondent No.4. On being asked whether she is ready to go
with her father or the petitioner, she stated that she is not willing
to go with her father or the petitioner, who happens to be her
uncle.

Considering the age of the petitioner that she is a minor,
we find it appropriate to give custody of the girl to her father.
However, the father of the girl shall take care of his daughter Ms.
Doli @ Rani Rajput and shall see that no harm is caused to her
life and limb during the period of her custody with him.

With the aforesaid directions, this petition is finally
disposed of with no order as to costs.



 (Krishn Kumar Lahoti)                      (Smt. Vimla Jain)
          JUDGE                                    JUDGE
vj