Gujarat High Court Case Information System
Print
SCR.A/1014/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1014 of 2008
======================================
ANKIT
RANCHHODBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
======================================
Appearance
:
MR MH SHAIKH for Applicant(s) :
1,
MR DABHI, APP for Respondent(s) : 1,
NOTICE NOT RECD BACK
for Respondent(s) : 2 - 7.
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 17/06/2008
ORAL
ORDER
In
pursuance of our direction, Sheetal, daughter of Nathubhai Kantibhai
Patel is produced by the police today. Her statements are recorded on
oath. In her statements, she stated that she is 19 years of age and
she also claimed that she got married with Ankit Ranchhodbhai Patel
at Ahmedabad on 8.05.2008 and she wants to go with her father
Nathubhai Kantibhai Patel. The statements be taken on record.
Considering
her age and desire expressed, she will be at liberty to go with her
father.
The
allegations levelled are found false. Hence we dismiss this petition
with cost of Rs.2,000/-. The petitioner is directed to pay Rs.2,000/-
to Sheetal within a month from the date of this order. If the
petitioner fails to pay that amount, the Registrar [Administration]
is directed to recover the amount of Rs.2,000/- as land revenue from
him and pay it to Sheetal on proper identification.
With
the above direction, petition stands dismissed. Notice stands
discharged.
(
Y. R. MEENA, C.J.)
(
J .C. UPADHYAYA, J. )
*Pansala.
Top