Gujarat High Court High Court

Mathurbhai vs State on 20 April, 2010

Gujarat High Court
Mathurbhai vs State on 20 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/655/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 655 of 2010
 

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


 

MATHURBHAI
MAGANBHAI BAMANIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RJ GOSWAMI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 20/04/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.Goswami,
learned counsel for the petitioner states that the petitioner wants
to know about the wellbeing and no wrongful confinement of his
daughter. He also states that the petitioner shall deposit the
amount of Rs.3,000/- if the daughter is in happy condition by way of
gift from father and the said amount shall be deposited on or before
26.04.2010.

Rule
returnable on 27.04.2010. The respondent No.3 shall ensure that the
corpus Savitaben is traced and produced before this Court on the next
returnable date. It is also observed that the corpus Savitaben shall
also be at the liberty to remain present before this Court with her
husband Shaileshbhai Karigar, if she is so desirous on the next date.
D.S. for respondents Nos. 2 & 3.

(JAYANT
PATEL, J.)

(Z.K.SAIYED,
J.)

*bjoy

   

Top