High Court Madhya Pradesh High Court

Sunil Kumar Prajapati vs The State Of Madhya Pradesh on 7 March, 2011

Madhya Pradesh High Court
Sunil Kumar Prajapati vs The State Of Madhya Pradesh on 7 March, 2011
                                                            1.....



                  W.P. No. 3745 of 2011




07.03.2011


      Petitioner with Shri V.P. Singh, Counsel present.
      Shri Samdarshi Tiwari, G.A. for respondents No. 1 to 4.

Ms. Jyoti Kureel, Counsel with respondents No. 5,6 and

7.
Police Ghamapur produced the girl Ankita Thakur before
this Court. She has stated that she is 12th pass and is aged 20
years. She is residing with her maternal uncle by her own free
will and is not in confinement. It is further stated by her that
she wants to live with her parents.

As Ms. Ankita Thakur is not in wrongful confinement, she
is residing with her maternal uncle and wants to reside with
her parents, we do not find it appropriate to proceed further in
the matter. No case is made out for issuance of writ of habeas
corpus. The proceedings are closed. The girl Ms. Ankita
Thakur is set free to live with her own wishes.

No order as to costs.



 (Krishn Kumar Lahoti)                    (Smt. S.Shrivastava)
          JUDGE                                   JUDGE
vj