Gujarat High Court Case Information System
Print
SCR.A/1041/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1041 of 2008
======================================
YOGESHKUMAR
DHARAMSHIBHAI PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 8 OTHERS - Respondent(s)
======================================
MR CR MISHRA for Applicant(s) : 1,
MR AJ
DESAI APP for Respondent(s) : 1,
None for Respondent(s) : 2 ? 3,
6, 9,
MR
JK PARMAR for RESPONDENT(S) 4-5,
7-8
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/06/2008
ORAL ORDER
Kokilaben,
daughter of Hirabhai Jethabhai Makwana, is produced in Court today by
the police. She claimed her age to be 25 years. She also accepts
her marriage with Yogeshkumar Dharamshibhai Parmar in 1998, but she
does not want to go with him, rather, she prefers to go with her
parents. She was not detained illegally by her parents. She was
living with them at her own will. No case of illegal detention. The
allegations are found false.
When
she is not illegally detained by her parents, we see no merit in this
petition. Petition stands dismissed. Notice is discharged.
In
pursuance of our direction, the petitioner deposited Rs.5,000/- to
see the bonafides in the allegations and the allegations are found
false. The Registry is directed to pay Rs.5,000/- to Kokilaben after
verification as the allegations are found false.
(Y.R.
MEENA, C.J.)
(J.C.
UPADHYAYA, J.)
[sn
devu] pps
Top