Gujarat High Court Case Information System
Print
CR.MA/13369/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13369 of 2008
In
SPECIAL
CRIMINAL APPLICATION No. 1053 of 2008
=========================================================
SONALBEN
VITTHAL PRAJAPATI,W/O.BHALUBHAI KANABHAI BHARWAD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR.SUBHASH
G BAROT for
Applicant(s) : 1,
Mr.L.B.Dabhi, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 16/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Special
Criminal Application No.1053 of 2008 was directed to be listed on
23.10.2008. It appears that, in the meantime, the corpus Sonalben
Vitthalbhai Prajapati filed present Criminal Misc. Application
No.13369 of 2008 through her advocate Mr.Subhash Barot and,
therefore, Special Criminal Application No.1053 of 2008 is taken on
board.
Learned
advocate Mr.Subhash Barot produced the applicant Sonalben Vitthalbhai
Prajapati before this Court. She was made aware of the facts of
Special Criminal Application No.1053 of 2008 filed by Vitthalbhai
Prajapati her father. She stated that she had gone with
respondent No.1 Bhalabhai Kanabhai Bharwad on her own volition and
she was never detained illegally by any of the respondents of Special
Criminal Application No.1053 of 2008. She further stated that she
has married Bhalabhai Bharwad on 3.10.2008 and that her date of birth
is 2.10.1990. In Special Criminal Application No.1053 of 2008 at
page 21, the xerox copy of School Leaving Certificate is also
produced. Sonalben expressed her wish to go with Bhalabhai Bharwad.
The
corpus in Special Criminal Application No.1053 of 2008 Sonalben is
major and free to go wherever she wishes to go. Learned advocate
Mr.M.P.Prajapati in Special Criminal Application No.1053 of 2008 on
behalf of the petitioner is present. Learned APP Mr.Dabhi is also
present.
In
view of the above, Special Criminal Application No.1053 of 2008
stands disposed of. Notice is discharged. Criminal Misc. Application
No.13369 of 2008 preferred in Special Criminal Application No.1053
of 2008 also stands disposed of.
(J.R.Vora,J)
(Sharad
D.Dave,J)
srilatha
Top