Gujarat High Court
Nanjibhai vs State on 18 June, 2008
Gujarat High Court Case Information System
Print
SCR.A/895/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 895 of 2008
=========================================
NANJIBHAI
NATHUJI MODI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================
Appearance :
MR
HRIDAY BUCH for Applicant(s) : 1 - 2.
NOTICE NOT RECD BACK for
Respondent(s) : 1 - 7.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 18/06/2008
ORAL
ORDER
The
police has produced Rekha @ Priyanka ? daughter of Nanjibhai
Nathuji Modi today in this Court. Her statements are recorded. She
claims that she is 22 years of age. She got married with Krunal
Bhupendrabhai Shah on 28.03.2008 at Ahmedabad and she wants to go
with him.
Considering
her age and desire expressed, it cannot be said that she is in
illegal detention. We see no merits in this petition.
Petition
stands dismissed. Notice stands discharged.
Rekha @ Priyanka will be at liberty to live with Krunal Bhupendrabhai
Shah.
(
Y. R. MEENA, C. J. )
( J. C. UPADHYAYA, J.
)
kailash
Top