1982 INSC 0001 Madhu Bala Vs Narender Kumar and Others Criminal Appeal No. 7 of 1982 (P. N. Bhagwati, E. S. Venkataramiah JJ) 04.01.1982 JUDGMENT BHAGWATI, J.- 1. Special leave granted. 2. The appellant appeared before us in chamber and we questioned her in order to find out whether she is being detained by her parents against her wish and she is being prevented from going to the 1st respondent. The appellant stated clearly and unequivocally before us that she is not being detained by her parents against her will and she does not want to go to the 1st respondent. We asked the appellant her age and she stated that she has just completed 21 years in the month of March 1981. She also appears to be of 21 years' age. We have satisfied ourselves that the appellant is not being detained against her will and without her consent. The application for a writ of habeas corpus for her production and release must therefore fail. Neither the dismissal of this application for a writ of habeas corpus nor anything we have said in this order will stand in the way of the 1st respondent agitating, if he so wishes, the factum of marriage or any other civil or matrimonial rights which he may have against the appellant and it will be for the appropriate court in which such question is raised to decide it on the evidence which may be led before it. Appeal is disposed of in the light of the above observations.