Gujarat High Court High Court

Puriben vs State on 31 July, 2008

Gujarat High Court
Puriben vs State on 31 July, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/88620/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 886 of 2008
 

 


 

 


 

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

 

PURIBEN
WD/O NATHABHAI CHAVDA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VM PANCHOLI for
Applicant(s) : 1, 
MR
DABHI, APP for
Respondent(s) : 1, 
None
for Respondent(s) : 2, 4, 
NOTICE
SERVED for
Respondent(s) : 3,5
- 6. 
MR
HM PRACHCHHAK for
Respondent(s) : 5
- 6. 
=========================================================


 
	  
		 
			 

 

			
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 31/07/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Today
when the matter is called out, learned advocate Mr. Pancholi for the
petitioner and learned advocate Mr. H M Prachchhak for respondents
nos. 5 and 6 are present. Respondents nos. 5 and 6 have filed
affidavit and placed on record that missing girl is not in their
custody. Ld. APP Mr. Dabhi places on record detailed inquiry report
till date held by one Mr. J B Rana, Circle Police Inspector, Babra,
District Amreli. We find that sincere efforts are made by the police
to trace out the girl. It is also reported to this Court that missing
girl Pravina has, through post, forwarded her affidavit to the police
wherein she stated that she stays alone by her own wish and will. Ld.
APP submits copy of the said affidavit, which is taken on record.

Respondent
no. 4 i.e., Circle Police Inspector Mr. Rana is directed to continue
efforts to trace out missing daughter of the petitioner, Pravina and
report on next date on 11/9/2008.

S
O to 11/9/2008.

(
J. R. VORA, J.)

(
J .C. UPADHYAYA, J. )

*Pansala.

   

Top