Gujarat High Court High Court

Laljibhai vs State on 29 March, 2010

Gujarat High Court
Laljibhai vs State on 29 March, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/443/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 443 of 2010
 

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

 

LALJIBHAI
GOBARBHAI VANKAR (PRANAMI) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PREMAL R JOSHI for
Applicant(s) : 1, 
MR KP RAVAL Ld. APP for Respondent(s) : 1, 
RULE
NOT RECD BACK for Respondent(s) : 2, 
MR MEHUL H RATHOD for
Respondent(s) : 3, 7, 
DELETED for Respondent(s) : 4 - 5. 
MR.DIPAK
B PATEL for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 29/03/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. The
present petition has been preferred by the petitioner father to
set his daughter Janakben free, on the allegation that respondent no.
3 Kalpeshbhai Damjibhai Makwana has wrongfully confined her.

2. Pursuant
to the earlier order passed by this Court, corpus Janakben is present
with the police officer Rameshbhai Kanjibhai,Head Constable of
Shamlaji Police Station.

3. We
have verified the free will and desire of corpus Janakben. She
has stated before us that she has voluntarily married with respondent
no. 3 Kalpeshbhai Damjibhai Makwana and she has shown her free
will and desire to stay with her husband.

4. Husband
Kamleshbhai Damjibhai Makwana is also present before this Court and
states that he shall keep corpus Janakben, who is his wife, properly
by giving good treatment. The petitioner and his wife, who are the
parents of corpus Janakben, are also present. They have declared that
they shall not create any disturbance in the marriage life of the
corpus Janakben and her husband Kalpesh Damjibhai Makwana.

5. In
view of the above, corpus Janakben is set free and she will be at
liberty to stay with her husband Kalpeshbhai Damjibhai Makwana. The
Police Officer shall ensure that corpus Janakben and her husband
Kalpeshbhai Damjibhai Makwana shall be left in a safe condition in
the city of Kapadvanj where they desire to go. Rule is made absolute
accordingly.

(JAYANAT
PATEL, J.)

(Z.K.SAIYED,
J.)

mandora/

   

Top