Gujarat High Court Case Information System
Print
SCR.A/220/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 220 of 2011
=========================================================
SONI
HIMATLAL CHUNILAL - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR
VIJAY H NANGESH for
Applicant(s) : 1,
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
3.
UNSERVED-REFUSED (N) for Respondent(s) : 4 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 11/02/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
corpus and respondent No.4 are produced before us by the police
authorities. Respondent No.4 is aged 27 years and is working as a
Sales Executive with the HDFC Bank. Without dispute, the corpus is
aged 20 years.
2. We
have talked to the corpus. She states that she left her parental
house on her own volition with respondent No.4 and during the
interregnum period, they have entered into a wedlock. The marriage is
registered. On specifically being put, she says that she wants to go
and stay with Vikram Pratapbhai Gohil-respondent No.4 and that she
does not want to go and stay with her parents nor does she want to
have a dialogue with her parents, at this stage.
3. The
corpus has attained majority. She has expressed her will and desire
to stay with respondent No.4, who happens to be her husband. Under
the circumstances, the petition cannot be entertained and stands
dismissed. The corpus is free to go with respondent No.4. Notice is
discharged.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top