Gujarat High Court Case Information System
Print
SCR.A/368/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 368 of 2011
=========================================================
POPATBHAI
SHIVABHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
CHETAN B RAVAL for
Applicant(s) : 1,
MR DC SEJPAL ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2, 4,
MR BC RUPERA
for Respondent(s) : 3,5 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 14/03/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
corpus is present before us. She states that she has come with
respondent No.3-Jigar Chhaganlal Makvana. She states that she is
staying with him as she has married him. She firmly indicated her
wish, will and desire to continue the relationship with respondent
No.3 and stay with him and not to go with her parents.
2. The
petitioner, father of the corpus, was also present before us. He has
grievance against the action taken by the corpus, but, ultimately,
has accepted the relationship. He has expressed his anxiety about a
case lodged against him and his relatives under the Scheduled Castes
and the Scheduled Tribes (Prevention of Atrocities) Act, 1989.
3. Respondent
No.3-Jigar and his father Chhaganbhai-respondent No.5 are also before
us. They are happy by the stand taken by the petitioner about
accepting the relationship, though half-heartedly, but, in principle,
they have shown their readiness to resolve amicably the criminal case
instituted against the petitioner and his relatives.
4. In
light of the above developments, learned advocate Mr CB Raval does
not invite any speaking order, but seeks to permit him to withdraw
the petition. Permission, as prayed for, is granted. The petition
stands disposed of as withdrawn. Notice is discharged.
5. The
amount of Rs.5,000/- deposited with the Registry of this Court be
refunded to the petitioner.
(A.L.
DAVE, J.)
(R.M.
CHHAYA, J.)
zgs/-
Top