Gujarat High Court High Court

Kiritkumar vs State on 10 September, 2008

Gujarat High Court
Kiritkumar vs State on 10 September, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1075/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1075 of 2008
 

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

 

KIRITKUMAR
CHIMANLAL SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VK JOSHI for
Applicant(s) : 1, 
MR DABHI, APP for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) : 2,5 - 6. 
NOTICE NOT RECD
BACK for Respondent(s) : 3, 
None for Respondent(s) : 4,
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

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

Today,
in pursuance of our order dated 5.6.2008, corpus of Poonamben is
produced before this Court by Mr. B.K. Pandor, Police Inspector,
Viramgam Town Police Station and Ms. Nainaben, Woman Constable,
Viramgam Town Police Station. Learned APP Mr. Dabhi is present and
heard. Though learned Advocate Mr. V.K. Joshi for the petitioner has
filed Sick Note, but, petitioner Kiritkumar Chimanlal Shah is present
before this Court.

As
per proof placed on record at Annexure : B, which is Birth
Certificate of Poonamben, her date of birth is 30.3.1991 and still
she is minor. However, in Chamber, her wish was ascertained and she
stated that at present she is willing to go with her father ?
petitioner. Petitioner was also called and kept present and he is
willing to take the custody of corpus Poonamben and he further stated
that amicable settlement will be made with the respondents No.2 to 6.

In
view of above, custody of corpus Poonamben is entrusted to petitioner
Kiritkumar Chimanlal Shah and he has taken the custody.

In
view of above, this petition stands disposed of. Notice is
discharged.

(J.

R. VORA, J.)

(Z.K.SAIYED,
J.)

sas

   

Top