Gujarat High Court High Court

Sureshbhai vs State on 30 April, 2010

Gujarat High Court
Sureshbhai vs State on 30 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/447/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 447 of 2010
 

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


 

SURESHBHAI
MANGABHAI MER - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=====================================================
 
Appearance : 
MR
MRUGEN K PUROHIT for Applicant(s) : 1, 
MR DEVANG VYAS ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=====================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 30/04/2010 

 

 
 
ORAL
ORDER

Rule.

Mr. Devang Vyas, learned APP waives service of rule on behalf of the
State. Having regard to the facts and circumstances of the case, this
application is taken up for hearing today.

Heard
the learned advocate Mr. Purohit for the applicant and learned APP
Mr. Devang Vyas, for the respondent State at length and in great
detail. Considering the FIR at Annexure A to the application and
police papers which are produced for perusal, the birth date of the
victim is 6.11.1993 and the incident in question took place on
18.5.2009.

In
view of the aforesaid facts and circumstances, the victim was
approximately 15 years and five months old when the incident took
place. Considering the aforesaid aspect and provision of Section 375
of the Indian Penal Code, no interference is called for as the victim
is below 16 years.

For
the foregoing reason, there is no merits in the application and the
same stands dismissed. Rule is discharged.

(H.B.ANTANI,
J.)

ynvyas

   

Top