Rajasthan High Court – Jodhpur
Smt. Pushpa Kanwar vs State & Ors on 10 February, 2009
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
--------------------------------------------------------
CIVIL WRIT No. 3832 of 2008
SMT. PUSHPA KANWAR
V/S
STATE & ORS
Mr. MANISH PITALIYA, Mr. VIKRAM SINGH, for the
appellant / petitioner
Mr. RL JANGID, AAG, for the respondent
Date of Order : 10.2.2009
HON'BLE SHRI N P GUPTA,J.
HON'BLE SHRI KISHAN SWAROOP CHAUDHARI,J.
ORDER
—–
The corpus has been produced, who has delivered a
child also, and is present with the child, and she
expressed her desire to live with the husband. She is
directed to be released from Nari Niketan. She may go
wherever she wants to go. The petition is, accordingly,
disposed of.
( KISHAN SWAROOP CHAUDHARI ),J. ( N P GUPTA ),J.
/tarun/