Gujarat High Court High Court

Sureshbhai vs State on 2 November, 2011

Gujarat High Court
Sureshbhai vs State on 2 November, 2011
Author: Sonia Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1922/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1922 of 2011
 

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

 

SURESHBHAI
SAVJIBHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KRUNAL L SHAHI for
Applicant(s) : 1, 
MR LR PUJARI APP for Respondent(s) : 1 - 3. 
RULE
SERVED for Respondent(s) : 4, 
RULE UNSERVED for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

Date
: 02/11/2011 

 

 
ORAL
ORDER

The
applicant has prayed for issuance of writ of habeas corpus with a
prayer to direct the concerned authorities to produce wife and son of
the applicant as both were allegedly confined wrongfully by
respondent no.5.

This
application is adjourned to 09.11.2011 in a regular course by the
order of the Division Bench. As the Police Authority has traced out
the wife and son of the present applicant, they are produced today
before the Court. So as to ensure the in physical safety and safe
abode as also welfare, both of them were asked basic details and on
being satisfied Police Officer was questioned. It appears that both
have been lodged at Lohana Vikash Grah, Rajkot from 31.10.2011 at
15:00 hours, an organization meant for woman and children.
Considering the fact that their safety is taken care of, no further
direction is required to be given presently as the matter is already
fixed on 09.11.2011. The husband who has been asked to remain present
on intimation from the Police Authorities also seeks time, as the
learned advocate representing him is not available. In this premise,
this matter shall be placed before regular Court for other and
further directions. Till then, both the wife and son of the present
applicant shall continue to reside/housed at Lohana Vikash Grah,
Rajkot, they shall be produced on the scheduled date at 11:00 a.m.
and respondent no.5 shall also remain present before the Court on the
stipulated date and time.

S.O.

to 09.11.2011.

(Ms.

Sonia Gokani, J.)

rakesh/

   

Top