Gujarat High Court Case Information System
Print
SCR.A/3/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 3 of 2008
======================================
MANISH
SATYENDRAKUMAR SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
======================================
Appearance :
MR
AM PAREKH for Applicant(s) : 1,
MR UR BHATT ADDL PUBLIC PROSECUTOR
for Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
6.
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE B.
N. MEHTA
Date
: 10/01/2008
ORAL
ORDER
In
pursuance of our directions, Mittalben, daughter of the petitioner ?
Maganbhai Bhagwanbhai Vidja has been produced by the Police. Her
statements are recorded on oath. In her statements, she has stated
that she is 23 years of age and has not voluntarily married with the
petitioner so claimed in the petition. She has expressed her desire
to live with her parents.
Considering
her age and desire expressed by Mittal, it cannot be said that she is
in illegal detention. She will be at liberty to live with her
parents.
Petition
stands dismissed.
Statements
of Mittal recorded on oath, be taken on record.
Notice
stands discharged.
(
Y. R. MEENA, C. J. )
(
B. N. MEHTA, J. )
kailash
Top