Gujarat High Court Case Information System
Print
SCR.A/398/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 398 of 2011
=========================================================
RAKESHBHAI
KHEMCHANDBHAI SOLANKI (VANKAR) & 5 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ANKIT Y BACHANI for
Applicant(s) : 1 - 6.
MR LR PUJARI, APP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2,
MR TUSHAR
CHAUDHARY for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/03/2011
ORAL
ORDER
Heard
learned advocates for the respective parties.
The
complainant is present in Court. It is stated by Mr.Bachani that
petitioner Nos.1 and 6 are married with each other and marriage
certificate is also placed on record. It is further submitted that
the petitioner No.1 and victim-petitioner No.6 are present in Court.
They are identified by learned advocate for the petitioners,
Mr.A.Y.Bachani. It is further submitted that at the time of
marriage, they were major. The petitioner No.6, wife of the present
petitioner No.1, who is present before this Court, has stated that
she is at present living with her husband-petitioner No.1 happily.
In view of the above, Mr.Bachani requested that the complaint may be
quashed.
Learned
advocate, Mr.Tushar Chaudhary for the respondent No.2 has objection
in quashing the complaint. He sought some time. S.O. to 31-3-2011.
It
is further submitted by Mr.Bachani that several persons of the
complainant are gathered outside the Court and petitioner Nos.1 and
6 have apprehension that some wrong will be done to them.
In
view of the above, learned APP, Mr.Pujari is directed to take
appropriate steps for providing them necessary protection.
(M.D.SHAH,J.)
radhan
Top