Gujarat High Court
Bhuraji vs State on 1 April, 2010
Gujarat High Court Case Information System
Print
SCR.A/557/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 557 of 2010
=========================================================
BHURAJI
BHERAJI MARWADI - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
BS KHATANA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 01/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. Mr.
Devang Joshi for Mr. BS Khatana learned advocate for the petitioner
states that, if ultimately, it is found that the girl has voluntarily
married with respondent no. 3, the petitioner would offer a gift of
Rs. 5000/- and is ready to deposit the amount of Rs. 5000/- with
this Court.
2. Rule
returnable on 19.4.2010. The concerned Police Officer respondent
no. 2 shall trace the corpus and produce before this court on the
next date. The petitioner shall deposit the amount of Rs. 5000/-
before this Court on or before 16.4.2010.
(JAYANT
PATEL, J.)
(Z.K.SAIYED,
J.)
mandora/
Top