Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Anshika Singh (Thru' Father ... vs State Of U.P. And Another
2016 Latest Caselaw 4026 ALL

Citation : 2016 Latest Caselaw 4026 ALL
Judgement Date : 8 July, 2016

Allahabad High Court
Smt. Anshika Singh (Thru' Father ... vs State Of U.P. And Another on 8 July, 2016
Bench: Abhai Kumar



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 28
 

 
Case :- HABEAS CORPUS WRIT PETITION No. - 11859 of 2016
 

 
Petitioner :- Smt. Anshika Singh (Thru' Father Chandra Prakash Singh)
 
Respondent :- State Of U.P. And Another
 
Counsel for Petitioner :- Rajendra Singh
 
Counsel for Respondent :- G.A.
 
Hon'ble Abhai Kumar, J.

Learned counsel for the petitioner and learned counsel for the respondent no. 2 is present.

Respondent no. 2 is also present personally with the corpus.

Sri Bachcha Singh, Advocate has filed his Vakalatnama of respondent no. 2 today, which is taken on record.

Compliance report has also received from the C.J.M. concerned.

Heard learned counsel for the parties and perused the record.

Corpus is only four years of age and for that age mother and respondent no. 2 is entitled for the custody of the corpus and at this juncture it is submitted by learned counsel for the petitioner that a meeting right with the daughter be provided to the petitioner once in a month for a short period. Respondent no. 2 has stated he is no objection regarding that although she stated that after more than one and half years petitioner has taken notice of his daughter.

Petitioner is father of the corpus and certainly he is having right to meet his daughter and that can be accorded, accordingly as per agreement between the parties, it is ordered that on last Sunday of every month the corpus will be handed over to the husband / petitioner.  The petitioner will take custody of the corpus from the parental house of respondent no. 2 and he will return the corpus at 4:00 p.m. on the same day. During the course no charge / allegation will be made against each other and they will handle the corpus in peaceful manner.

A bank draft of Rs. 15,000/- that was deposited as per courts order will be handed over to the respondent no. 2 today itself.

The petition is disposed off accordingly.

Order Date :- 08.07.2016.

Vinod.

 

 

 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter