Gujarat High Court High Court

Chandulal vs State on 29 September, 2011

Gujarat High Court
Chandulal vs State on 29 September, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2367/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2367 of 2011
 

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

 

CHANDULAL
MOTILAL PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 9 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HM PRACHCHHAK for
Applicant(s) : 1, 
MR VIJAY H PATEL with MR KARTIK PANDYA ADDL
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2 - 10. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 29/09/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Pursuant
to the statement made by learned A.P.P., daughter of the petitioner
has been produced, alongwith respondent No.4, before this Court; and
she has unequivocally expressed her desire to go and live with
respondent No.4, out of her free will and volition. Therefore,
nothing survives in the petition and accordingly it is disposed.

Sd/-

(
D.H.Waghela, J.)

Sd/-

(J.C.Upadhyaya,
J.)

(KMG
Thilake)

   

Top