Gujarat High Court Case Information System
Print
SCR.A/815/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 815 of 2010
=========================================================
PATEL
BHUMIKABEN BHAGIRATHBHAI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
MR
JV JAPEE for
Applicant(s) : 1 - 2.
Mr Shivang Shukla, Addl.PP for respondent
No.1
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/05/2010
ORAL
ORDER
1. This
petition under Article 226 read with Articles 14 and 21 of the
Constitution of India is filed by the petitioners teachers serving
at Primary Schools in Madhavgadh Primary School, Taluka Kheralu,
Dist.Mehsana and at Vanharapura (Devpar) Primary School, Vijapur,
District Mehsana. However, parents of petitioner No.1 are residing
at Jepur, Taluka, Vijapur, District Mehsana and, therefore, the
petitioners who are lawfully married couple as per the Hindu
Religious rites and on 11.12.2008 they got married at Harsiddha Mata
Temple, Himatnagar and the marriage was also registered at Himatnagar
before Registrar of Marriages on the same day, apprehend threats to
their lives from parents of petitioner No.1. This petition is filed
with a prayer to issue appropriate direction to the respondent
authorities to provide them safety and in case of danger to their
lives, adequate measures in accordance with law.
2. Learned
APP appearing for the respondents submits that upon enquiry from
father of petitioner No.1 who has stated that he has no interest or
contact with petitioner No.1 and has no animosity.
3. However,
considering the facts and circumstances of the case and the marriage
which has taken place between the petitioners on 11.12.2008, if any
assistance or protection is sought for by them from respondents No.2
and 3, the same shall be provided in accordance with law.
4. With
the above observation, this petition is disposed of. Direct service
is permitted.
[ANANT
S. DAVE, J.]
msp
Top