Gujarat High Court Case Information System
Print
SCR.A/44/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 44 of 2010
=========================================================
RAVAL
GOVINDBHAI GHELABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NIRZAR S DESAI for
Applicant(s) : 1,
MR LR PUJARI ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2,
DS AFF.NOT FILED
(N) for Respondent(s) : 3,
MR AR THACKER for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/05/2010
ORAL
ORDER
Present
Special Criminal Application under Article 226 of the Constitution
of India has been filed by the petitioner
– Raval Govindbhai Ghelabhai – father of the corpus
/ girl Kailash alias Rekha. Pursuant to the earlier orders
passed by this Court, Ms.Usha Rada, Deputy Superintendent of Police
has produced the corpus/girl – Kailash alias Rekha along with one
Sureshji Karanji Thakor respondent No.3 and they are found from
Hyderabad, Andhra Pradesh.
This
Court has asked the corpus/girl – Kailash alias Rekha her wish and
she has desired to go at her parents’ home. Even otherwise, it is to
be noted that the girl – Kailash alias Rekha is aged approximately
14 years i.e. admittedly less than 15 years. The Deputy
Superintendent of Police has reported that Sureshji Karanji Thakor
respondent No.3 is arrested and taken into custody. It is
reported that Sureshji Karanji Thakor respondent No.3 is
married, aged 27 years and has two children.
Be
that it may, considering the wish of the girl – Kailash alias Rekha,
the custody of the minor girl – Kailash alias Rekha is directed to
be handed over to the petitioner
who is father of the girl – Kailash alias Rekha, who shall take care
of his daughter.
In
view of the above, Mr.Nirzar Desai, learned
advocate appearing on behalf of the petitioner seeks
permission to withdraw the present petition.
Permission
is accordingly granted. Present petition is dismissed as withdrawn.
Rule is discharged.
[M.R.
SHAH, J.]
rafik
Top