Gujarat High Court Case Information System
Print
SCR.A/2733/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2733 of 2011
=========================================================
CHAUDHARY
MAHESHKUMAR NARAYANBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MRDKCHAUDHARI
for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) : 1,
DS
AFF.NOT FILED (R) for Respondent(s) : 2 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 19/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Pursuant
to the rule issued herein, respondent no. 7 i.e. Chaudhary Parulben
is present before the Court. According to Ld. APP, ASI Mr. Thakore
had informed the respondent no. 7 to remain present before the Court
today and she has voluntarily remained present. Upon being asked, she
has stated that she is major and she does not want to go to the place
of any of the respondent nos. 3 to 6. It was also stated by Ld.
Counsel Mr. P.S. Choudhary, on instructions of respondent nos. 3 to
6, that respondent nos. 3 to 6 do not propose to exert any force
upon either the petitioner or respondent no. 7 and they have no
objection to respondent no. 7 deciding her own course of action.
Accordingly, the petition is disposed and rule is discharged with the
direction that respondent no. 7 shall be free to return to her place
of residence and live at such place and in such manner as she herself
decides. In view of apprehension expressed by respondent no. 7, Ld.
APP is requested to see that she is accompanied by the A S I till she
reaches the village of her residence.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
*
Pansala.
Top