Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	
 
	 
SCR.A/3862010/2010	 2/ 2	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
SPECIAL
CRIMINAL APPLICATION No. 386 of 2010
 
 
=========================================
 
PIRAJI
BHALAJI PATEL - Applicant(s)
 
Versus
 
STATE
OF GUJARAT & 3 - Respondent(s)
 
=========================================
 
Appearance : 
MR
SK GADHAVI for Applicant(s) : 1, 
MR. L.B.DABHI, ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1, 
RULE SERVED BY DS for
Respondent(s) : 2-3  
 
Mr.
Virat Popat for Respondent No.
4. 
========================================= 
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 
 
			
		
		 
			 
and
		
	
	 
		 
			 
 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	
 
 
 
 
Date
: 18/03/2010 
 
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application has been preferred by the petitioner for writ of
habeas corpus on the allegation that corpus Somiben Pirabhai is
unauthorizedly detained by one Prahladji Taraji Patel Respondent
No.4.
Pursuant
to the earlier order passed by this Court, V.J.Desai, Circle Police
Inspector, Sihori Circle is present and corpus Somiben is also
present.
We
have inquired about the freewill of Somiben and she states that she
is aged 19 years and she has voluntarily married with Prahladji
Taraji Patel and she has shown her willingness to stay with him as a
married woman. Prahladji Taraji Patel is also present with his
Advocate Mr. Virat Popat. Prahladji Taraji Patel has stated before
us that he will treat Somiben properly as his wife.
The
father of Somiben Piraji Bhalaji Patel, who is the petitioner,
and the mother of Somiben are present with their Advocate Mr.
S.K.Gadhavi. They have stated that they shall not create any
disturbance in their married life, if Somiben desires to stay with
her husband.
The
apprehension is voiced by Advocate Mr. Popat that with a view to see
that there may not be any law and order problem or the safety of the
girl is maintained, Court may pass appropriate orders for directing
the Police Officer to see that Somiben and her husband Prahladji
Taraji Patel are left at Bhesana, Taluke Deodar.
In
view of the aforesaid, Somiben is set free and the Police Officer is
directed to see that Somiben and her husband Prahladji Taraji Patel
are safely left at their residence.
Rule
is made absolute to the aforesaid extent.
(Jayant
Patel,J)
(Rajesh
H. Shukal,J)
Jayanti*
Top