Gujarat High Court High Court

========================================== vs Mr Lb Dabhi on 9 September, 2008

Gujarat High Court
========================================== vs Mr Lb Dabhi on 9 September, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1197/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1197 of 2008
 

 
==========================================
 

ABDULBHAI
AZAMBHAI MALEK 

 

Versus
 

STATE
OF GUJARAT & OTHERS
 

========================================== 
Appearance
: 
MR SIKANDER
SAIYED for Petitioner 
MR LB DABHI, APP for the
Respondent - State 
NOTICE SERVED for Respondent Nos.2 -
3. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 09/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Today,
victim girl Afsana is produced before this Court by P.S.I. Mr.B. N.
Dave, Bavlu Police Station and A.S.I. Ms.Kokilaben Parmar, Mehsana
City Police Station. The respondent No.3, in pursuance of the
complaint filed by the present petitioner, came to be arrested and
Afsana was traced out and was sent to Nari Sanrakshan Gruh at Patan
by orders of the Magistrate and from there, she is produced before
the Court.

Learned
advocate Mr.Sikandar Saiyed for the petitioner and learned APP
Mr.L.B.Dabhi for the respondent State both are present.

On
inquiring from Afsana, she stated that she is aged about 16 years
and now she wishes to resume at her parental home with her father.
The petitioner is also present before this Court. The victim girl
Afsana being minor, her custody is required to be entrusted to the
petitioner being her natural guardian and father and hence, the
custody of Afsana is entrusted to the petitioner.

In
view of the above, this petition stands disposed of. Notice is
discharged. The Police Officers present before this Court are
directed to afford protection to the petitioner and her daughter
Afsana upto their Village : Kanajari, Taluka : Kadi. Direct service
is permitted.

[J.

R. VORA,J.]         [Z. K. SAIYED,J.]
 

 


 


vijay

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top