Gujarat High Court High Court

Nanjibhai vs State on 18 June, 2008

Gujarat High Court
Nanjibhai vs State on 18 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/895/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 895 of 2008
 

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


 

NANJIBHAI
NATHUJI MODI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HRIDAY BUCH for Applicant(s) : 1 - 2. 
NOTICE NOT RECD BACK for
Respondent(s) : 1 - 7. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 18/06/2008 

 

ORAL
ORDER

The
police has produced Rekha @ Priyanka ? daughter of Nanjibhai
Nathuji Modi today in this Court. Her statements are recorded. She
claims that she is 22 years of age. She got married with Krunal
Bhupendrabhai Shah on 28.03.2008 at Ahmedabad and she wants to go
with him.

Considering
her age and desire expressed, it cannot be said that she is in
illegal detention. We see no merits in this petition.

Petition
stands dismissed. Notice stands discharged.

Rekha @ Priyanka will be at liberty to live with Krunal Bhupendrabhai
Shah.

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

( J. C. UPADHYAYA, J.

)

kailash

   

Top