Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sarita vs State & Ors.
2023 Latest Caselaw 2288 Del

Citation : 2023 Latest Caselaw 2288 Del
Judgement Date : 24 May, 2023

Delhi High Court
Sarita vs State & Ors. on 24 May, 2023
                                                       Neutral Citation Number: 2023:DHC:3727-DB



                          #S-54

                                  IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                 Judgment Delivered On: 24.05.2023
                          W.P.(CRL) 926/2023

                          SARITA                                                     ..... Petitioner

                                                      versus


                          THE STATE & ANR                                        .... Respondents

                          Advocates who appeared in this case:

                          For the petitioner    :    Mr. Shivek Trehan (DHCLSC), Advocate.
                          For the respondents   :    Mr. Sanjay Lao, Standing Counsel (Criminal) for the
                                                     State with Ms. Priyam Agarwal & Mr. Abhinav
                                                     Kumar Arya, Advocates with S.I. Ashish Malik,
                                                     P.S.: South Rohini.
                          CORAM:
                          HON'BLE MR. JUSTICE SIDDHARTH MRIDUL
                          HON'BLE MR. JUSTICE TALWANT SINGH

                                                    JUDGMENT

SIDDHARTH MRIDUL, J. (OPEN COURT)

1. The present writ petition has been taken up on urgent mentioning, by Mr. Sanjay Lao, learned Standing Counsel (Criminal) for the State.

2. The present writ petition under Article 226 of the Constitution of India, read with Section 482 of the Code of Criminal Procedure, 1973, has been instituted on behalf of the petitioner, praying as follows:

''It is therefore, prayed that this Hon'ble Court may be graciously pleased to:

Signature Not Verified Digitally Signed

Signing Date:26.05.2023 16:30:45 Neutral Citation Number: 2023:DHC:3727-DB

a. Issue a writ in the nature of Habeas Corpus or any other writ, order or direction as may be deemed appropriate by this Hon'ble Court directing the Respondents to locate and produce the daughter of the Petitioner, namely Ms. V, aged 16 years, resident of D-17/328, Sector-3, Rohini- 110085, New Delhi before this Hon'ble Court, and

b. Pass any other or further orders, as this Hon'ble Court may deem fit and proper in the facts and circumstances of the present case'

3. At the outset, Mr. Shivek Trehan, learned counsel appearing on

behalf of the petitioner states, that a charge-sheet has also been filed in

the present proceeding, in FIR No. 29/2023, dated 16.01.2023, P.S.:

South Rohini, under Sections 363/366/376 of the Indian Penal Code,

1860, and Sections 6/17 of the The Protection of Children from Sexual

Offences (POCSO) Act, 2012.

4. The Delhi Police has handed-up a status report dated

23.05.2023, made by SHO, P.S.: South Rohini, along with a copy of

the MLC and statement under Section 164 of the Code of Criminal

Procedure, 1973, in the Court today. Let the same be taken on record.

5. We are informed at the Bar, that Child Welfare Committee

(CWC)- Avantika, has, on 23.05.2023, restored the care and custody

of Ms. 'V', to her mother namely, Ms. Sarita, the petitioner herein,

who is also present before this Court, today.

6. Ms. 'V' was also escorted for her Medico Legal Examination

(MLC bearing no. 132), on 21.05.2023, conducted by Dr. Ritu Singh Signature Not Verified Digitally Signed

Signing Date:26.05.2023 16:30:45 Neutral Citation Number: 2023:DHC:3727-DB

at Dr. Baba Saheb Ambedkar Hospital, Delhi.

7. A perusal of the said status report reflects that Ms. V's

statement under Section 164 of the Code of Criminal Procedure, 1973,

has been recorded before the competent Magistrate, Mahila Court,

North-West District, Rohini Courts, Delhi, on 22.05.2023, in FIR No.

29/2023, P.S.: South Rohini, under Sections 363/366/376 of the Indian

Penal Code, 1860, and Sections 6/17 of the The Protection of Children

from Sexual Offences (POCSO) Act, 2012.

8. Ms. 'V', the hitherto missing approximately 17-years old

daughter (Date of Birth: 25.08.2006, as mentioned in the Birth

Certificate dated 30.08.2006, issued by the GNCTD) of Ms. Sarita, the

petitioner herein, is present before this Court, along with her mother,

the petitioner herein.

9. In view of the foregoing, the relief of habeas corpus prayed for

in the present proceeding stands satisfied.

10. No further relief is prayed for.

11. Accordingly, the present writ petition is allowed and disposed

of, with a direction to the SHO, P.S.: South Rohini, to provide

adequate security to Ms. 'V' and her immediate family, in case of any

threat or apprehension expressed by them qua the status of the accused

persons in the subject FIR. The Delhi Police is further directed to

Signature Not Verified Digitally Signed

Signing Date:26.05.2023 16:30:45 Neutral Citation Number: 2023:DHC:3727-DB

furnish to the petitioner (the mother of Ms. 'V') with the cell-phone

number of the SHO, South Rohini (Contact No.- 8750870328) as also

cell-phone number of the concerned beat constable (Mr. Rakesh,

Contact No.- 9278046076) and of the lady constable (S.I. Esha,

Contact No.- 7020623047), who may be available to Ms. 'V' and her

immediate family, in the case of any eventuality.

12. Directed accordingly.

13. The date already fixed, i.e., 31.05.2023, stands cancelled.

14. Dasti.

15. Copy of the Judgment be uploaded on the website of the Court,

forthwith.

SIDDHARTH MRIDUL (JUDGE)

TALWANT SINGH (JUDGE)

MAY 24, 2023 Aanchal

Signature Not Verified Digitally Signed

Signing Date:26.05.2023 16:30:45

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter