Gujarat High Court High Court

Arvindbhai vs State on 16 October, 2008

Gujarat High Court
Arvindbhai vs State on 16 October, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/1688/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1688 of 2008
 

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

 

ARVINDBHAI
POONAMCHAND NAYAK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRAKASH K JANI for
Applicant(s) : 1, 
Mr.L.B.Dabhi,
APP for
Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for
Respondent(s) : 2, 
MR
VICKY MEHTA FOR MR MEHUL SHARAD SHAH for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 16/10/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Today
when the matter is called out, Mr.Vicky Mehta for learned advocate
Mr.Mehul Sharad Shah produced before this Court the corpus of
Khushbuben. Learned advocate Mr.P.K.Jani for the petitioner is
present and learned A.P.P.Mr.Dabhi in charge of the matter as well as
learned A.P.P.Ms.Raval is also present.

In
the chamber, corpus Khushbuben was apprised of the facts of the
petition filed by her father. She stated that her date of birth is
3.3.1990 and that she is married to respondent no. 3 Kinjal
Shantilal Mali on 18.6.2008. She stated that she was not abducted by
respondent no.3 nor was she illegally detained and the respondent
no.3 being her husband, she expressed her wish to go with respondent
no.3 who is also present.

The
corpus Khushbuben is major and she is free to go wherever she wishes
and also along with respondent no.3.

In
view of the above, this petition stands disposed of. Notice is
discharged.

(
J.R.VORA, J )

(
SHARAD D DAVE, J )

srilatha

   

Top