Gujarat High Court Case Information System
Print
SCR.A/179/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No.179 of 2011
=======================================================
VIRCHANDBHAI
BAVABHAI THAKOR - Applicant(s)
Versus
DEVCHANDJI
VASTAJI HARIJAN & 6 - Respondent(s)
=======================================================
Appearance
:
MR VR
HALANI for
Applicant(s) : 1,
MR SANJAY PRAJAPATI for Respondent(s) : 1 -
6.
MR GAURANG R MANAV for Respondent(s) : 1 - 6.
MR KL PANDYA,
A.P.P. for Opponent(s) :
7,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 22/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Corpus-Parvati
is before us. She states that about 10 days back she was able to
escape from the house of some relatives, where she was kept at the
behest of her parents, and went to the house of the petitioner. She
also states that she wants to stay with the petitioner. It is not in
dispute that corpus-Parvati is not minor. In these circumstances, she
is free to go and stay with the petitioner or wherever she likes.
In
view of the fact that corpus-Parvati and the petitioner are now
staying together, this petition does not survive and stands disposed
of, without any orders. NOTICE discharged.
Sd/-
[
A.L.DAVE, J ]
Sd/-
[R.M.CHHAYA,J
]
Bhavesh*
Top