Gujarat High Court High Court

Lakhubhai vs State on 23 June, 2008

Gujarat High Court
Lakhubhai vs State on 23 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1106/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1106 of 2008
 

 


 

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


 

LAKHUBHAI
SOMABHAI JADAV - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 10 - Respondent(s)
 

======================================
 
Appearance : 
MR
HARSHIT S TOLIA for Applicant(s) : 1,MR PARTH S TOLIA for
Applicant(s) : 1, 
MR LB DABHI ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 - 3,5 - 11. 
NOTICE
NOT RECD BACK for Respondent(s) :
4, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 23/06/2008 

 

ORAL
ORDER

Komalben
? daughter of the petitioner has been produced today by the police
in this Court. Her statements are recorded on oath. That be taken on
record. In her statements, she claims that she is 19 years of age and
she also denies to have married with any person and wants to go with
her parents.

Considering
her age and statements, now she is not in detention and she will be
at liberty to go with her parents.

Petition
stands disposed of.

Notice
stands discharged.

(
Y. R. MEENA, C. J. )

(
J. C. UPADHYAYA, J. )

kailash

   

Top