Gujarat High Court Case Information System
Print
CR.MA/9115/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9115 of
2010
=========================================================
VIMLABEN
UKABHAI PARMAR & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MM TIRMIZI for
Applicant(s) : 1 - 2.
MS ML SHAH, APP for Respondent(s) : 1,
RULE
SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/08/2010
ORAL
ORDER
Counsel
for the petitioners submitted that daughter of respondent no.2
original complainant is aged over 20 years. She has left the house on
her free will. Offence of kidnapping is therefore, not made out. He
therefore, requested that complaint Annexure-A being C.R. No.
I-139/2010 in which only offence alleged is of Section 366 of IPC may
be quashed.
Above
aspects need to be investigated. No case for quashing is made out.
However, I am sure the investigating agency will bear in mind above
averments of the petitioners while carrying out investigation and
filing a final report upon the evidence that may be collected.
Subject
to above observations, the petition is disposed of. Notice is
discharged. Ad interim relief stands vacated.
(Akil
Kureshi,J.)
(raghu)
Top