Gujarat High Court Case Information System
Print
CR.MA/10307/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10307 of 2011
=========================================================
SALIM
ISMAIL SHEIKH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PREMAL S RACHH for
Applicant(s) : 1,
MR KP RAVALA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 21/07/2011
ORAL
ORDER
Learned
advocate for the petitioner has contended that the daughter of the
complainant is aged about 19 years and as she has never gone to
school, a certificate from a competent medical is produced on record.
Learned advocate for the petitioner further submitted that the
daughter of the complainant, on her own volition, is residing with
the present petitioner after their legal marriage. Copy of marriage
registration certificate is also produced on record.
Hence,
RULE, returnable on 08.08.2011. In the meanwhile, the complaint in
question is stayed.
Mr.
K.P. Raval, learned Additional Public Prosecutor waives service of
rule on behalf of the respondent-State.
Direct
Service is permitted.
mathew [S.R.
BRAHMBHATT. J.]
Top