Gujarat High Court Case Information System
Print
SCR.A/205/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 205 of 2010
=========================================
RAJNIKANT
MANILAL PATEL
Versus
STATE
OF GUJARAT AND OTHERS
=========================================
Appearance :
MR
NITINCHANDRA DAVE for
the Petitioner
MR DEVANG VYAS, ADDL. PUBLIC PROSECUTOR for
Respondent Nos.1-3
None for Respondent(s) : 4-
6.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 08/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1. Heard
Mr.N.N.Dave, learned advocate for the petitioner and Mr.Devang Vyas,
learned Additional Public Prosecutor, for the respondent State.
2. Learned
advocate for the petitioner submitted that though an application was
given on 14.11.2009, no FIR was registered on the basis of same. A
copy of the application dated 14.11.2009 is produced at page No.20.
Learned advocate for the petitioner also submitted that it is
respondent No.4, who has detained the daughter of the petitioner
against her wish and will.
3.
Learned Additional Public Prosecutor submitted that on the basis of
application dated 14.11.2009, a Janva Jog entry was made
and the matter is being investigated. He submitted that the daughter
is not only major but is also married, as is clear from a copy of the
marriage certificate, which is produced at Annexure-A, page No.11.
Learned Additional Public Prosecutor also submitted that the
statements of father of respondent No.4 were recorded by the police.
He submitted that there is no material on record to show that the
girl the daughter of the petitioner is detained by respondent
No.4 or for that reason respondent Nos.5 and 6.
4. In
view of above discussion, the application is found without any
substance and the same is dismissed.
At
the request of the learned advocate for the petitioner, it is
impressed upon the learned Additional Public Prosecutor, who in turn
shall impress upon the police authorities, to continue to investigate
the matter and non-entertainment of this petition shall not adversely
affect the investigation.
(Ravi
R.Tripathi, J.)
(J.C.Upadhyaya,
J.)
*Shitole
Top