Gujarat High Court Case Information System
Print
SCR.A/88620/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 886 of 2008
=========================================================
PURIBEN
WD/O NATHABHAI CHAVDA - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
VM PANCHOLI for
Applicant(s) : 1,
MR
DABHI, APP for
Respondent(s) : 1,
None
for Respondent(s) : 2, 4,
NOTICE
SERVED for
Respondent(s) : 3,5
- 6.
MR
HM PRACHCHHAK for
Respondent(s) : 5
- 6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 31/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Today
when the matter is called out, learned advocate Mr. Pancholi for the
petitioner and learned advocate Mr. H M Prachchhak for respondents
nos. 5 and 6 are present. Respondents nos. 5 and 6 have filed
affidavit and placed on record that missing girl is not in their
custody. Ld. APP Mr. Dabhi places on record detailed inquiry report
till date held by one Mr. J B Rana, Circle Police Inspector, Babra,
District Amreli. We find that sincere efforts are made by the police
to trace out the girl. It is also reported to this Court that missing
girl Pravina has, through post, forwarded her affidavit to the police
wherein she stated that she stays alone by her own wish and will. Ld.
APP submits copy of the said affidavit, which is taken on record.
Respondent
no. 4 i.e., Circle Police Inspector Mr. Rana is directed to continue
efforts to trace out missing daughter of the petitioner, Pravina and
report on next date on 11/9/2008.
S
O to 11/9/2008.
(
J. R. VORA, J.)
(
J .C. UPADHYAYA, J. )
*Pansala.
Top