Gujarat High Court Case Information System
Print
SCR.A/948/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 948 of 2011
=================================================
DAMOR
JAYANTIBHAI GAMABHAI
Versus
STATE
OF GUJARAT & ORS
=================================================
Appearance :
MR.
HARDIK J JANI for Applicant
MR KL PANDYA APP for Respondent No.
1
None for Respondent Nos. 2, 5 - 6.
UNSERVED-REFUSED for
Respondent Nos. : 3 -
4.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 27/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
1 The
respondent Nos. 3 and 4 so also respondent No. 2 the corpus are
before us. We have discussed with the corpus and she has admitted
that she got married to the petitioner-Jayantibhai Gamabhai Damor at
Ahmedabad. She states that she wanted to go and stay with her
husband – the petitioner. The respondent Nos. 3 and 4 who are the
sister and brother-in-law of the corpus. They expressed that if the
corpus wants to go and stay with the petitioner, legally they
cannot object and they would not like to continue to have any
relationship with her.
2 The
petitioner has apprehension with some assault or untoward incident
from the respondent Nos. 2 and 3 in light of past episode of assault
by them which is vouched by the corpus. We have impressed upon the
respondent Nos. 3 and 4 to leave alone the petitioner and corpus
and the corpus is free to go and stay with the petitioner.
3 The
petition stands allowed to that extent. Rule is made absolute.
(A.L.
DAVE, J.)
(BANKIM.N.MEHTA,
J.)
pnnair
Top