High Court Rajasthan High Court - Jodhpur

Shrawan Kumar vs State Of Raj. & Ors on 4 February, 2011

Rajasthan High Court – Jodhpur
Shrawan Kumar vs State Of Raj. & Ors on 4 February, 2011
                                             1

          D.B. Habeas Corpus Writ Petition No.12031/2010
            Sharwan Kumar vs. State of Rajasthan & Ors.

       Date : 4.2.2011


                    HON'BLE JUSTICE SHRI PRAKASH TATIA
               HON'BLE JUSTICE SHRI KAILASH CHANDRA JOSHI

       Mr.DLR Vyas, for the petitioner.
       Mr.Manish Patel, for the respondent no.4.
       Mr.BK Mehar, PP.
                                       - - - - -
               The corpus Manju Kumari already met with the
       petitioner           husband    in    Nari      Niketan      and    learned
       counsel for the petitioner submits that the girl
       has shown her desire to go with her parents.
               Today,       both      petitioner        Sharwan      Kumar      and
       corpus       Manju     Kumari     are      present      in   the     Court.
       Corpus Manju Kumari stated that she want to go
       with      her    parents        and       the    petitioner         in   the
       presence of his counsel stated that this petition
       may be disposed of in view of the wishes expressed
       by corpus Manju Kumari.



               In   view      of   the      above,      this   habeas       corpus
       petition        is    disposed of         with    liberty      to    corpus
       Manju Kumari who is major to go with her parents
       as per her wish.


       [KAILASH CHANDRA JOSHI], J.                      [PRAKASH TATIA], J.

S.Phophaliya