Gujarat High Court
Carmel vs State on 8 April, 2010
Gujarat High Court Case Information System
Print
SCR.A/624/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 624 of 2010
=========================================================
CARMEL
RANI SWAMY - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
FARHANA Y MANSURI for
Applicant(s) : 1,
MR KP RAVAL, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 08/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present applicant is claiming right based on the Divorce Deed to
have custody of the daughter, who is aged 11 years. There is no
wrongful confinement of the daughter since she is with the father.
If the applicant is ascertaining right for custody based on the
Divorce Deed, it would be for the applicant to resort to appropriate
proceedings before the appropriate Court.
In
view of above, the present writ of habeas corpus does not deserve to
be entertained and hence, dismissed.
(Jayant
Patel, J) (Z. K. Saiyed, J)
Anup
Top