1
W.P.No.132/11
Pancham Lal Saket State of M.P. & others
24.1.2011
Petitioner with Shri Prahlad Choudhary, Advocate.
Shri P.K.Kaurav, Dy.AG for respondents No.1 & 2.
Shri Shiv Kumar Singh, SDO(P), Sirmour, District Rewa
alongwith lady constable Ms.Anju Khan present. They have produced
daughter of petitioner namely Malti Saket before this Court.
We have heard Malti Saket. She has stated that her age is 20
years and she is major. It is also stated by her that she was in
confinement of Sudhir Saket and made certain allegations in respect
of her abortion and sale of ornaments. She was compelled by Sudhir
Saket to run away with him. At present Malti Saket submitted that she
wants to go alongwith her father Pancham Lal Saket and wants to
initiate an action against Sudhir Saket.
As police have produced Malti Saket before this Court and
Malti Saket has stated that she wants to accompany her father
Pancham Lal Saket who stated that he will take Malti Saket alongwith
him, the proceedings are closed. However, in respect of the
allegations made by Malti Saket, she may lodge a report to the police
who shall initiate an action, if a cognizable offence is made out as per
statement. Aforesaid statement shall be recorded by the police today
itself.
No order as to costs.
C.C. as per rules.
(Krishn Kumar Lahoti) (Smt.Sushma Shrivastava)
C. Judge Judge