Gujarat High Court High Court

Manish vs State on 10 December, 2010

Gujarat High Court
Manish vs State on 10 December, 2010
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/3/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 3 of 2008
 

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


 

MANISH
SATYENDRAKUMAR SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

======================================
 
Appearance : 
MR
AM PAREKH for Applicant(s) : 1, 
MR UR BHATT ADDL PUBLIC PROSECUTOR
for Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
6. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE B.
			N. MEHTA 
			
		
	

 

 
 


 

Date
: 10/01/2008 

 

 
ORAL
ORDER

In
pursuance of our directions, Mittalben, daughter of the petitioner ?
Maganbhai Bhagwanbhai Vidja has been produced by the Police. Her
statements are recorded on oath. In her statements, she has stated
that she is 23 years of age and has not voluntarily married with the
petitioner so claimed in the petition. She has expressed her desire
to live with her parents.

Considering
her age and desire expressed by Mittal, it cannot be said that she is
in illegal detention. She will be at liberty to live with her
parents.

Petition
stands dismissed.

Statements
of Mittal recorded on oath, be taken on record.

Notice
stands discharged.

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

(
B. N. MEHTA, J. )

kailash

   

Top