Gujarat High Court High Court

Sonalben vs State on 16 October, 2008

Gujarat High Court
Sonalben vs State on 16 October, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13369/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13369 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1053 of 2008
 

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

 

SONALBEN
VITTHAL PRAJAPATI,W/O.BHALUBHAI KANABHAI BHARWAD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.SUBHASH
G BAROT for
Applicant(s) : 1, 
Mr.L.B.Dabhi, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 16/10/2008 

 

 
ORAL
ORDER

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

Special
Criminal Application No.1053 of 2008 was directed to be listed on
23.10.2008. It appears that, in the meantime, the corpus Sonalben
Vitthalbhai Prajapati filed present Criminal Misc. Application
No.13369 of 2008 through her advocate Mr.Subhash Barot and,
therefore, Special Criminal Application No.1053 of 2008 is taken on
board.

Learned
advocate Mr.Subhash Barot produced the applicant Sonalben Vitthalbhai
Prajapati before this Court. She was made aware of the facts of
Special Criminal Application No.1053 of 2008 filed by Vitthalbhai
Prajapati her father. She stated that she had gone with
respondent No.1 Bhalabhai Kanabhai Bharwad on her own volition and
she was never detained illegally by any of the respondents of Special
Criminal Application No.1053 of 2008. She further stated that she
has married Bhalabhai Bharwad on 3.10.2008 and that her date of birth
is 2.10.1990. In Special Criminal Application No.1053 of 2008 at
page 21, the xerox copy of School Leaving Certificate is also
produced. Sonalben expressed her wish to go with Bhalabhai Bharwad.

The
corpus in Special Criminal Application No.1053 of 2008 Sonalben is
major and free to go wherever she wishes to go. Learned advocate
Mr.M.P.Prajapati in Special Criminal Application No.1053 of 2008 on
behalf of the petitioner is present. Learned APP Mr.Dabhi is also
present.

In
view of the above, Special Criminal Application No.1053 of 2008
stands disposed of. Notice is discharged. Criminal Misc. Application
No.13369 of 2008 preferred in Special Criminal Application No.1053
of 2008 also stands disposed of.

(J.R.Vora,J)

(Sharad
D.Dave,J)

srilatha

   

Top