Gujarat High Court High Court

Devendrabhai vs State on 12 May, 2011

Gujarat High Court
Devendrabhai vs State on 12 May, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1168/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1168 of 2011
 

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

 

DEVENDRABHAI
PRAHLADBHAI CHAUHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHAVAL N VAKIL for
Applicant(s) : 1, 
MR. PANDYA, APP, for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 12/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard
learned advocate Mr. Dhaval N. Vakil. Undisputedly, the corpus has
attained majority. From the papers annexed to the petition, it is
clear that as per statement of father of the petitioner (grandfather
of the corpus), the corpus has left the house on her own volition.
Under the circumstances, this petition cannot be entertained. It
stands rejected.

(A.L. DAVE, J)

(BANKIM N. MEHTA, J)

(pkn)

   

Top