Gujarat High Court High Court

Malek vs State on 17 June, 2008

Gujarat High Court
Malek vs State on 17 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/968/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 968 of 2008
 

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

MALEK
KARIMKHAN SEJAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

====================================== 
Appearance
: 
MR PS CHAMPANERI for
Applicant(s) : 1, 
MR LB DABHI, APP
for Respondent(s) : 1, 
NOTICE
NOT RECD BACK for Respondent(s) : 2 -
5. 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 17/06/2008 

 

ORAL
ORDER

Nasim
@ Nupur, daughter of Karimkhan Sejaji Malek appeared in person. Her
statements are recorded on oath. In her statements, she stated that
she is 22 years of age and she also claimed that she got married with
Parmar Kripalsinh Surubha at Ahmedabad and she wants to go with him.
The statements be taken on record.

Considering
her age and desire expressed, it cannot be said that she is in
illegal custody. She being major and when she claimed that she got
married with Parmar Kripalsinh Surubha, she will be at liberty to go
with Parmar Kripalsinh Surubha.

Petition
stands dismissed. Notice stands discharged.

(
Y. R. MEENA, C.J.)

(
J .C. UPADHYAYA, J. )

*Pansala.

   

Top