Gujarat High Court High Court

Mohsin vs State on 17 October, 2011

Gujarat High Court
Mohsin vs State on 17 October, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2702/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2702 of 2011
 

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

 

MOHSIN
YUNUSBHAI BELIM - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
EE SAIYED for
Applicant(s) : 1,MRS MUMTAZ SAIYED for Applicant(s) : 1, 
MR KP
RAWAL ADDL PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR ASHISH M
DAGLI for Respondents 2, 4                              DS AFF.NOT
FILED (N) for Respondent(s)
:3 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 17/10/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
corpus-respondent No.4 is brought to the Court by respondent No.3
Mr.Malik. She has clearly and categorically stated that she wants to
live with her father on her own free will and does not want to have
any relationship with the petitioner. Under the circumstances, the
petition does not survive and accordingly it is disposed. Notice is
discharged with the direction that Rs.5,000/-, deposited by the
petitioner, shall be refunded to him by the Registry by an A/c Payee
Cheque in his name.

			Sd/-						Sd/-
 

     (

D.H.Waghela, J.) ( J.C.Upadhyaya, J.)

(KMG
Thilake)

   

Top