Gujarat High Court
Mohsin vs State on 17 October, 2011
Gujarat High Court Case Information System
Print
SCR.A/2702/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2702 of 2011
=========================================================
MOHSIN
YUNUSBHAI BELIM - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
EE SAIYED for
Applicant(s) : 1,MRS MUMTAZ SAIYED for Applicant(s) : 1,
MR KP
RAWAL ADDL PUBLIC PROSECUTOR for Respondent(s) : 1,
MR ASHISH M
DAGLI for Respondents 2, 4 DS AFF.NOT
FILED (N) for Respondent(s)
:3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 17/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
corpus-respondent No.4 is brought to the Court by respondent No.3
Mr.Malik. She has clearly and categorically stated that she wants to
live with her father on her own free will and does not want to have
any relationship with the petitioner. Under the circumstances, the
petition does not survive and accordingly it is disposed. Notice is
discharged with the direction that Rs.5,000/-, deposited by the
petitioner, shall be refunded to him by the Registry by an A/c Payee
Cheque in his name.
Sd/- Sd/-
(
D.H.Waghela, J.) ( J.C.Upadhyaya, J.)
(KMG
Thilake)
Top