Gujarat High Court High Court

Niketa vs State on 11 August, 2010

Gujarat High Court
Niketa vs State on 11 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/565/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 565 of 2010
 

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

 

NIKETA
RAHUL NAIK, THRO' RAHUL CHANDUBHAI NAIK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AMIT N CHAUDHARY for
Applicant(s) : 1, 
MS ML SHAH, APP  for Respondent(s) : 1, 
NOTICE
NOT RECD BACK for Respondent(s) : 2 - 3. 
NOTICE SERVED for
Respondent(s) : 4, 
NOTICE UNSERVED for Respondent(s) :
5, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 11/08/2010 

 

ORAL
ORDER

Leave
to amend the cause title.

Petitioner
is daughter of respondent No.4. She is stated to be 22 years of
age. She has married to one Rahul Naik out of her own choice.
Marriage certificate is also produced. It is the case of the
petitioner that her father is pressurizing her to return since he is
not happy about the marriage. The petitioner has therefore prayed
that the authorities should not take false complaint of respondent
No.4 on record and should not entertain the same. It is prayed that
fundamental rights of the petitioner be safeguarded. The prayer is
worded in a very wide sense and cannot be granted in the form in
which it is prayed. However, it is apparent that the petitioner has
willingly left her father’s house and married Rahul Naik. Counsel
for respondent No.4 also stated that she had returned to her
father’s house for a brief period before joining again to her
husband. This itself would indicate that the petitioner is under no
constraint from the boy or her relatives and if she has decided to
get married on her own, being of marriageable age, her father
cannot raise objection. It is stated that that she is already
pregnant. The police authorities shall ensure that no harassment is
caused to the petitioner on any flimsy or frivolous complaint.

With
above observations, the petition is disposed of.

Direct
service.

(Akil
Kureshi, J.)

(vjn)

   

Top