Gujarat High Court Case Information System Print SCR.A/1845/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 1845 of 2010 ========================================================= CHAUDHARY BHOOMIKABEN SIDDRAJKUMAR & 1 - Applicant(s) Versus STATE OF GUJARAT & 8 - Respondent(s) ========================================================= Appearance : MR IM PANDYA for Applicant(s) : 1 - 2. MS CM SHAH, APP for Respondent(s) : 1, None for Respondent(s) : 2 - 9. ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 24/09/2010 ORAL ORDER
The
petitioners are both of marriageable age. They have got married on
their own volition. Marriage certificate is also produced on record.
It is however, the case of the petitioner that such marriage is not
assented by the relatives of petitioner no.1 girl. They apprehend
threat to their life and liberty from such relatives.
Under
the circumstances, it would be the responsibility of the concerned
police authorities to ensure their safety. If they make any
application in this regard, concerned police station may take such
steps may be found necessary in facts of the case to ensure safety
and liberty of the petitioners.
With
above observations, the petition is disposed of.
Direct
service to respondent no.2 is permitted.
(Akil
Kureshi,J.)
(raghu)
Top