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

Lavay N Kumar vs State Gnct Of Delhi And Ors
2025 Latest Caselaw 6018 Del

Citation : 2025 Latest Caselaw 6018 Del
Judgement Date : 1 December, 2025

[Cites 1, Cited by 0]

Delhi High Court

Lavay N Kumar vs State Gnct Of Delhi And Ors on 1 December, 2025

                          $~25
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                   Date of decision: 01.12.2025

                          +     W.P.(CRL) 3957/2025
                                LAVAY N KUMAR                                       .....Petitioner
                                                Through:        Mr. Pradeep Chowdhary, Mr. Vikrant
                                                                Chowdhary and Mr. Divanshu Sehgal,
                                                                Advs.
                                                   versus

                                STATE GNCT OF DELHI AND ORS               .....Respondents
                                             Through: Mr. Sanjay Lao, St. Counsel (Crl.)
                                                      with Ms. Priyam Agarwal, Mr.
                                                      Abhinav Kr. Arya and Mr. Aryam
                                                      Sachdeva, Advs.
                                                      Insp. Sudhir Kumar, PS Chhawla.
                                CORAM:
                                HON'BLE MR. JUSTICE VIVEK CHAUDHARY
                                HON'BLE MR. JUSTICE MANOJ JAIN
                                                   JUDGMENT

1. Present petition has been filed under Article 226 of the Constitution of India read with Section 528 B.N.S.S., 2023 and petitioner, inter alia, seeks directions in the nature of Habeas Corpus to the respondents to produce detenue- Ms. Anjali.

2. The brief facts of the case are that the petitioner and the detenue- Ms. Anjali, were in a committed and consensual relationship. They remained in constant communication through messages and social-media chats, during which the detenue repeatedly conveyed her free and voluntary desire to marry the petitioner. She had also informed him that her parents were exerting emotional pressure upon her and were attempting to compel her into a marriage against her wishes.

3. However, on 23.11.2025, all communication from the detenue stopped abruptly. Her mobile phone became unreachable, and her WhatsApp and other social-media accounts were suddenly deactivated. Despite repeated attempts by the petitioner, she remained completely inaccessible.

4. Since that date, the petitioner has neither been able to contact nor meet Ms. Anjali, and her whereabouts stand concealed.

5. Status report dated 01.12.2025 has been submitted during the course of proceedings and same is taken on record.

6. The detenue- Ms. Anjali, has also joined the proceedings through video conferencing. We have interacted with the girl in question who is 19 years of age and is studying in the first year of a bachelor's course. She submits that she has already got married to one Mr. Akshay of her own free will, and without any undue influence or coercion and would like to stay with her husband only.

7. There is nothing to indicate any wrongful detention.

8. Ms. Anjali is major and can take her own independent decision and therefore, no further order is required to be passed in the present petition.

9. Resultantly, the petition is disposed of in aforesaid terms.

VIVEK CHAUDHARY (JUDGE)

MANOJ JAIN (JUDGE)

DECEMBER 01, 2025/r/js

 
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