Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madhuri @ Marjina @ Rehana And ... vs State Of U.P. And Others
2011 Latest Caselaw 2347 ALL

Citation : 2011 Latest Caselaw 2347 ALL
Judgement Date : 24 June, 2011

Allahabad High Court
Madhuri @ Marjina @ Rehana And ... vs State Of U.P. And Others on 24 June, 2011
Bench: Dilip Gupta, Pankaj Mithal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 39
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 11266 of 2011
 

 
Petitioner :- Madhuri @ Marjina @ Rehana And Others
 
Respondent :- State Of U.P. And Others
 
Petitioner Counsel :- Pradeep Kumar Vi
 
Respondent Counsel :- Govt.Advocate,Adeel Ahmad Khan
 

 
Hon'ble Dilip Gupta,J.

Hon'ble Pankaj Mithal,J.

Heard learned counsel for the petitioners and learned AGA for the State.

A First Information Report has been lodged against petitioner nos. 2 to 4 under section 363, 366, 504 and 506 IPC, with the allegation that Madhuri @ Marjina @ Rehana, who is about 15 years of age is missing since 16.5.2011 and on inquiry it was revealed that petitioner no. 2 has abducted her.

A supplementary affidavit has been filed by petitioner no. 2 pointing out that on 22.6.2011 at about 6.00 p.m. when he was returning from the High Court with Madhuri, some police officers of Police Station Jhunsi took petitioner no. 1 in custody and detained her.

On 23.6.2011 an order was passed by this Court directing the police officer concerned to produce petitioner no. 1 before the Court on 24.6.2011 and the police officer shall also remain present in the Court.

Learned Additional Government Advocate has stated that the petitioner no. 1 was not taken into custody on 22.6.2011 by the police officer but she has been taken away from Chhatnag, Allahabad to Maharajganj by her Uncle and father and now, she is residing with her parents in Maharajganj.

Petitioner no. 2 Vijay Kumar is present in the Court. It is very doubtful that he has attained majority. We, therefore, direct that petitioner no. 2-Vijay Kumar shall appear before the Chief Medical Officer, Allahabad within four days from today for his medical examination for determination of his actual age. The Chief Medical Officer, Allahabad shall submit a report before the Court through Additional Government Advocate within seven days.

In view of the supplementary affidavit filed by Vijay Kumar, we direct that Senior Superintendent of Police, Allahabad to conduct an inquiry and file an affidavit as to whether petitioner no. 1 was picked up by the police officer from out-side of the High Court premises or whether she was picked up by her Uncle/father from Chhatnag, Allahabad.

As it has been stated by learned Additional Government Advocate that petitioner no. 1- Madhuri @ Marjina @ Rehana is now residing with her parents at Maharajganj, we direct that the Superintendent of Police, Maharajganj to ensure the presence of petitioner no. 1 before the Court on the date fixed, so that her statement can be recorded.

Respondent no. 3 is represented by Sri Atiq Ahmad Khan, who has filed caveat, but he has not appeared.

Issue notice to the respondent no. 3 through R.P.A.D. Steps be taken within 3 days.

Learned AGA shall also send a copy of the writ petition to Superintendent of Police, Maharajganj for service upon respondent no. 3.

Learned counsel for the petitioners shall also inform Sri Atiq Ahmad Khan about the order passed by the Court.

List on 11.7.2011.

Till the next date of listing petitioners Vijay Kumar, Sanjay Kumar, Smt. Kalawati and  Sindu shall not be arrested in Case Crime No. 1032 of 2011, under sections 363, 366, 504, and 506 IPC, P.S. Kothibhar, District Maharajganj.

Copy of this order be given to learned AGA free of cost by 25.6.2011.

Order Date :- 24.6.2011

Gss

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter