Gujarat High Court Case Information System
Print
SCR.A/1845/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1845 of
2010
=========================================================
CHAUDHARY
BHOOMIKABEN SIDDRAJKUMAR & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 8 - Respondent(s)
=========================================================
Appearance
:
MR
IM PANDYA for
Applicant(s) : 1 - 2.
MS CM SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
9.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 24/09/2010
ORAL
ORDER
The
petitioners are both of marriageable age. They have got married on
their own volition. Marriage certificate is also produced on record.
It is however, the case of the petitioner that such marriage is not
assented by the relatives of petitioner no.1 girl. They apprehend
threat to their life and liberty from such relatives.
Under
the circumstances, it would be the responsibility of the concerned
police authorities to ensure their safety. If they make any
application in this regard, concerned police station may take such
steps may be found necessary in facts of the case to ensure safety
and liberty of the petitioners.
With
above observations, the petition is disposed of.
Direct
service to respondent no.2 is permitted.
(Akil
Kureshi,J.)
(raghu)
Top