Allahabad High Court High Court

Smt. Janki & Another vs State Of U.P. & Others on 18 January, 2010

Allahabad High Court
Smt. Janki & Another vs State Of U.P. & Others on 18 January, 2010
Court No. - 49

Case :- HABEAS CORPUS WRIT PETITION No. - 54107 of 2009

Petitioner :- Smt. Janki & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Aklank Jain
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the petitioners, Sri Ashwani Mishra, who has put in
appearance on behalf of respondents no. 3 and 4 and learned A.G.A. for the
State respondent.

Pursuant to the order of this Court dated 15.10.2009, Smt. Janki, petitioner no.
1, is present in Court. She states that she is major and has come with her
parent and wants to go and live with her parent.

In view of the statement of corpus , Smt. Janki, the present habeas corpus
petition is dismissed.

Order Date :- 18.1.2010
Ashish