W.P.No.7028/2011 Smt.Rekha Gohiya State of M.P. & others 27.8.2011
Petitioner Smt.Rekha Gohiya along with Shri Greesham
Jain, counsel for petitioner.
Shri Rahul Jain, Dy.A.G., for State.
Shri M.T.Baig, C.S.P. Gohalpur alongwith Shri Y.S.Jaisur,
S.I., Constables Ashish, Narendra and lady Head Constable
Sudha are present.
The Police have produced Prince Mehra, son of petitioner
and girl Shweta Upadhya before this Court. The parents of
Shweta Upadhya are also present in the Court.
At the request of Smt.Rashmi Upadhya, mother of the
girl, we permitted her to have a talk with Shweta Upadhya. But
it appears that their relations are not cordial. The girl is not
ready to talk with her mother. However, for a period of 5
minutes they have talked to each other. After 5 minutes the
girl Shweta Upadhya returned by saying that she is
apprehending danger to her and her husband’s life.
In these circumstances, we have directed Shri M.T.Baig,
CSP Gohalpur to provide adequate security to both of them for
a period of 3 days. Even thereafter, if any information is
received by the CSP Gohalpur in respect of any danger to the
life and limb of Prince Mehra or/and Shweta Upadhya, they be
provided immediate help by the Police.
On being asked to Prince Mehra whether he was in
wrongful confinement or detention, it is stated that though he
was out of Jabalpur, but he was not in confinement.
As Prince Mehra and Shweta Upadhya both have married
and prays that they may be set free to lead their life, we
W.P.No.7028/2011
Smt.Rekha Gohiya State of M.P. & others
dispose of the proceedings with above directions.
At this stage, Smt.Rashmi Upadhya submitted that Prince
Mehra is not major and he has not completed age of 21 years.
On being asked, Prince Mehra stated that he has
completed age of 20 years only.
As the petition was filed for production of corpus of
Prince Mehra, who is not in wrongful confinement or in
detention of any person, we set him free.
No further action is required in this petition. The
proceedings are closed, with no order as to costs.
C.C., as per rules.
(Krishn Kumar Lahoti) (Smt.Vimla Jain)
JUDGE JUDGE
M.