Allahabad High Court High Court

Smt. Rachana Devi vs State Of U.P.Through Station … on 3 February, 2010

Allahabad High Court
Smt. Rachana Devi vs State Of U.P.Through Station … on 3 February, 2010
Court No. - 28

Case :- HABEAS CORPUS No. - 54 of 2010

Petitioner :- Smt. Rachana Devi
Respondent :- State Of U.P.Through Station Officer P.S. Lonar Hardoi And
O
Petitioner Counsel :- Janardan Prasad
Respondent Counsel :- G.A.

Hon'ble Alok K. Singh,J.

It is said that the marriage of the detenue has been performed with one Atul
Singh on 05.06.2009. It is said that an application for registration of marriage
was also given on 27.07.2009. The statement under Section 164 Cr.P.C. has
also brought on record which is in favour of the next friend. In medical
examination her age has been assessed as 18 years. It is said that the date of
birth is 25.09.1989 as shown in the High School Certificate. But there is an
F.I.R. under Sections 363, 366 I.P.C. which has been registered on 22.07.2009
wherein the incident has been shown to be of 11.07.2009 which is after the
performance of the alleged marriage.

In view of the above, let notice be issued to opposite party no.2 to produce the
corpus or to show cause on 05.03.2010.

List/put up on 05.03.2010.

Order Date :- 3.2.2010
PAL/