1
W.P.No.10967/10
Ramji Tiwari State of M.P. & others
11.10.2010
Shri Vaibhav Agnihotri, Counsel with petitioner Ramji Tiwari
and his wife Smt.Snehlata Tiwari.
Shri Vivek Agrawal, Government Advocate for respondents
No.1 to 4.
Shri B.J.Chourasia, Counsel for respondent No.5.
Ku.Kirti Tiwari was produced by her parents. We have heard
Ku.Kirti Tiwari, her parents and their advocate in chamber and
thereafter, the proceedings were taken up in the Court. Ku.Kirti Tiwari
stated that she is not willing to return back to her parents’ home. She
insisted that she may be sent to Nari Niketan.
After hearing Ku.Kirti Tiwari, her parents and their advocates,
we direct that Ku.Kirti Tiwari be sent to Nari Niketan, Jabalpur where
she may be kept by the police. The officials of Nari Niketan shall take
care of safety of Ku.Kirti Tiwari.
Be listed for further hearing on 10.11.2010.
On the aforesaid date, Ku.Kirti Tiwari shall be produced before
this Court.
A typed copy of this order be supplied to Shri Vivek Agrawal,
learned G.A. for compliance.
(Krishn Kumar Lahoti) (Smt.Sushma Shrivastava)
C. Judge Judge