Gujarat High Court Case Information System
Print
SCR.A/1397/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1397 of 2008
=========================================
PATEL
ARVINDBHAI VASHARAMBHAI
Versus
STATE
OF GUJARAT & ORS
=========================================
Appearance :
MR
PANKAJ K SONI and MS RAKSHA S DIKSHIT for Applicant
MR KC SHAH APP
for Respondent No.1
None for Respondents No. 2 - 3.
MR NP
CHAUDHARY for Respondents No. 4 - 5
UNSERVED-REFUSED for
Respondents No. 6 - 9
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 08/09/2008
ORAL
ORDER
:(Per : HONOURABLE MR.JUSTICE
J.R.VORA)
In
pursuance of our Order dated 16th of July, 2008,
Manoramaben on her own along with the petitioner, as per her
statement, is present before the Court.
Learned
Advocate Mr. Pankaj K Soni, for the applicant, learned Advocate Mr.
N.P. Chaudhary, for respondents No. 4 to 9 are also present and
they were heard. Learned APP Mr. K.C. Shah In-charge of the matter
as well as learned APP MR. L.B. Dabhi, both are present.
On
inquiring from Manoramaben, who is aged 22 years, she stated in the
Chamber that she has married to the petitioner Patel Arvindbhai
Vashrambhai and she intends to go with the petitioner. She stated
that till 22nd of July, 2008, she was with respondents
No. 4 to 9 and thereafter she has resumed with the petitioner.
Mr.
R.F. Gohil, PI from Chansama Police Station is also present.
In
view of above, since corpus Manoramaben is major, she is free to go
anywhere she wishes including with the petitioner. This petition,
therefore, stands disposed of. Notice is discharged. Mr. R.K. Gohil,
PI, Chansama Police Station to see that corpus Manoramaben reaches
to her destination safely.
(J.
R. VORA, J.)
(Z.K.SAIYED,
J.)
pnnair
Top