Gujarat High Court High Court

Salim vs State on 15 July, 2011

Gujarat High Court
Salim vs State on 15 July, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10307/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10307 of 2011
 

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

 

SALIM
ISMAIL SHEIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PREMAL S RACHH for
Applicant(s) : 1, 
MR KP RAVALA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 21/07/2011 

 

 
ORAL
ORDER

Learned
advocate for the petitioner has contended that the daughter of the
complainant is aged about 19 years and as she has never gone to
school, a certificate from a competent medical is produced on record.
Learned advocate for the petitioner further submitted that the
daughter of the complainant, on her own volition, is residing with
the present petitioner after their legal marriage. Copy of marriage
registration certificate is also produced on record.

Hence,
RULE, returnable on 08.08.2011. In the meanwhile, the complaint in
question is stayed.

Mr.

K.P. Raval, learned Additional Public Prosecutor waives service of
rule on behalf of the respondent-State.

Direct
Service is permitted.

mathew						[S.R.
BRAHMBHATT. J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top