Gujarat High Court High Court

Ankit vs State on 17 June, 2008

Gujarat High Court
Ankit 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/1014/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1014 of 2008
 

 


 

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

ANKIT
RANCHHODBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

====================================== 
Appearance
: 
MR MH SHAIKH for Applicant(s) :
1, 
MR DABHI, APP for Respondent(s) : 1, 
NOTICE NOT RECD BACK
for Respondent(s) : 2 - 7. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 17/06/2008 

 

 


 

ORAL
ORDER

In
pursuance of our direction, Sheetal, daughter of Nathubhai Kantibhai
Patel is produced by the police today. Her statements are recorded on
oath. In her statements, she stated that she is 19 years of age and
she also claimed that she got married with Ankit Ranchhodbhai Patel
at Ahmedabad on 8.05.2008 and she wants to go with her father
Nathubhai Kantibhai Patel. The statements be taken on record.

Considering
her age and desire expressed, she will be at liberty to go with her
father.

The
allegations levelled are found false. Hence we dismiss this petition
with cost of Rs.2,000/-. The petitioner is directed to pay Rs.2,000/-
to Sheetal within a month from the date of this order. If the
petitioner fails to pay that amount, the Registrar [Administration]
is directed to recover the amount of Rs.2,000/- as land revenue from
him and pay it to Sheetal on proper identification.

With
the above direction, petition stands dismissed. Notice stands
discharged.

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

(
J .C. UPADHYAYA, J. )

*Pansala.

   

Top