Gujarat High Court High Court

Shivangi vs State on 4 July, 2008

Gujarat High Court
Shivangi vs State on 4 July, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1283/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1283 of 2008
 

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


 

SHIVANGI
BHUPENDRASINGH PAWAR & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
SR SHARMA for Applicant(s) : 1 - 2. 
MR KP
RAVAL, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 04/07/2008 

 

 
 
ORAL
ORDER

Leave
implead Mr.Bhupendrasingh Pawar, father of the present petitioners
as respondent No.2 herein and the Police Inspector, J.P.Road Police
Station, Vadodara as respondent No.3 herein.

Heard
Mr.S.R.Sharma, learned advocate for the petitioners.

Considering
the submissions advanced by the learned advocate for the
petitioners, issue Notice returnable on 14th July,
2008.

Both
the petitioners, viz. [1] Shivangi Bhupendrasingh Pawar and [2]
Kamakshi Bhupendrasingh Pawar are present before this Court. Both
the petitioners have attained the age of majority as per their
School Leaving Certificates annexed with the petition.

For
the reasons stated in the application, neither of the petitioners
want to reside with their father. It is well settled that any adult
person is free to reside independently at a place of his / her
choice; hence, the father of the petitioners cannot force them to
reside with him. Both the petitioners have stated before this Court
that they have willingly left their father’s residence, hence, it is
hereby directed that, in connection with any complaint that may be
lodged by the father of the present petitioners regarding the
petitioners being missing or having left his residence, the
petitioners shall not be harassed in any manner.

Mr.K.P.Raval,
learned Additional Public Prosecutor waives service of notice on
behalf of the respondent No.1 ? State of Gujarat.

Direct
service is permitted qua respondent No.3.

The
petitioners are permitted to serve respondent No.2 directly through
the concerned Police Station.

[HARSHA
DEVANI, J.]

parmar*

   

Top