Gujarat High Court High Court

========================================== vs Mr Lb Dabhi App For on 14 July, 2008

Gujarat High Court
========================================== vs Mr Lb Dabhi App For on 14 July, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/615/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 615 of 2008
 

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

BABUJI
LAXMANJI THAKORE
 

Versus
 

STATE
OF GUJARAT & 6 

 

========================================== 
Appearance
: 
MR RJ
GOSWAMI for Applicant 
MR LB DABHI APP for
Respondent No.1 
None for Respondent No.2 
NOTICE UNSERVED for
Respondents No.3, 7, 
DS AFF.NOT FILED (N) for Respondents No.4 -
6. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 14/07/2008 

 

ORAL
ORDER

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

In
response to our notices issued, respondent No.7 Sonalben, aged 19
years, has been produced before this Court by P.S.I. Mr.V. K.
Delvadiya and Woman Constable Ms.Heenaben of the Mansa Police
Station.

Learned
advocate Mr.Kirit R. Chaudhari for learned advocate Mr.R. J. Goswami
for the applicant was heard.

We
have, in the presence of learned APPs Mr.L.B.Dabhi and Ms.Archna
Raval and in the presence of two Court Sirastidars of the Court,
inquired from Sonalben as to whether she has been forcibly taken
away by respondent Nos.4, 5 and 6 and whether she has been forcibly
detained by them at Village : Dholakuva, Taluka: Mansa. Sonalben
expressed that she had gone with respondent No.4 Thakore Vikramji
Bhikhaji by her own wish and will and that she has married with
respondent No.4. She also expressed that she has not been detained
by respondents No.4, 5 and 6 against her will. She expressed her
wish to go to Village : Dholakuva, Taluka : Mansa to respondent
Nos.4, 5 and 6. Learned APP Mr.L.B.Dabhi for the respondent ?
State was heard.

In
view of the above, this petition stands disposed of as corpus of
Sonalben is produced and she has expressed her wish as above.
Sonalben is free to go to respondent Nos.4, 5 and 6. P.S.I. Mr.V. K.
Delvadiya and woman constable Ms.Heenaben are directed to see that
Sonalben reaches to the destination where she is willing to go.
Notice is discharged.

[J.

R. VORA,J.]

[J.

C. UPADHYAYA,J.]

(vijay)

   

Top