High Court Madhya Pradesh High Court

Ram Kumar vs The State Of Madhya Pradesh on 12 May, 2010

Madhya Pradesh High Court
Ram Kumar vs The State Of Madhya Pradesh on 12 May, 2010
                    W.P. No. 5721/2010

12.5.2010

.

Shri Wakeel Khan, learned counsel for petitioner.

Shri Deepak Awasthy, learned GA for State.

Heard.

This petition has been filed by the petitioner alleging

that he has performed the marriage with Ku.Vandana,

daughter of Dewaki Nandan Dewaliya. However, there is no

proof of marriage submitted along with petition. The

affidavits which have been filed only indicates that there

was intention to perform the marriage . The photograph

which has been filed is not of marriage ceremony, it cannot

be taken to be a proof of performance of marriage of

petitioner with Ku.Vandana. Petitioner’s counsel has

submitted that Vandana is going to be married again on

16.5.10. In view of the fact that petitioner has not been able

to prove it prima facie that he has performed marriage with

Ku.Vandana, we are not inclined to entertain this petition

filed to hold that she is in illegal custody of Dewaki Nandan

Dewaliya who is the father of Ku. Vandana.

In view of aforesaid, we leave it open to the petitioner

to avail the appropriate remedy before Civil Court to prove
the factum of marriage in appropriate proceedings, only

thereafter he can claim the custody of Ku.Vandana.

The writ petition being devoid of merits is hereby

dismissed.

      (Arun Mishra)              (S.C.Sinho)
         Judge.                    Judge.



jk.