Gujarat High Court High Court

Rajeshbhai vs State on 19 March, 2009

Gujarat High Court
Rajeshbhai vs State on 19 March, 2009
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1286720/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12867 of 2005
 

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

RAJESHBHAI
RASIKBHAI MEHTA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR JV JAPEE
for Applicant(s) : 1 - 2. 
MR DC SEJPAL, ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1, 
MR EE SAIYED for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 19/03/2009 

 

 
 
ORAL
ORDER

This
petition has been filed by the petitioner-original accused for
quashing and setting aside the complaint being C.R. No. 1-69/2005 of
Malpur Police Station for offence under sec. 363 and 366 of IPC.

2. As
it transpires, the complaint came to be filed by the complainant
father regarding elopement of his daughter. However, in view of the
order passed in Special Criminal Application No. 1610 of 2005 (Habeas
Corpus petition) by this court on 6.12.2005, the complaint would not
survive as the daughter has married as stated in the said order and
it is required to be set aside.

3. Learned
advocate Mr. Japee has placed on record a copy of the order passed
in Special Criminal Application No. 1610 of 2005 and states that the
parties have married.

4. Accordingly,
the present petition stands allowed. Prayer in terms of para 8(a) is
granted. The complaint being C.R. No. I-69/2005 of Malpur Police
Station for alleged offence under sec. 363 and 366 of IPC is hereby
quashed and set aside.

Rule
is made absolute.

(Rajesh
H. Shukla, J.)

(hn)

   

Top