Gujarat High Court Case Information System
Print
SCR.A/36920/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 369 of 2010
=========================================================
SUSHIBEN
MOSESBHAI CHRISTIAN - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
RD RAVAL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 03/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. At
the request of the learned APP and the learned counsel for the
applicant, the papers were called for since it was reported by the
learned APP that the police is desirous to produce the girl.
2. Mr.
Raval, learned counsel for the applicant states that he has verified
the status. The mother who is the applicant had a talk with the girl
and it appears that the Corpus Anjanaben is desirous to stay with the
boy.
3. We
have also inquired and it has been reported to us by the girl
Anjanaben, who is adult, for her desire to stay with the boy with
whom she has married.
4. We
have also inquired from the boy Umesh Dhanjibhai Raval and he states
that he shall take care of the girl being his wife.
5. In
above view of the matter, no further order deserves to be passed.
6. As
per the declaration made, Mr. Raval has tendered the cheque of Rs.
5,001/- vide No. 79065 of State Bank of India, High Court Branch,
dated 3rd March, 2010 drawn in favour of the girl, which
he is permitted to tender, as was ordered by this Court to be offered
by the mother.
7. Disposed
of accordingly. Rule made absolute accordingly.
[JAYANT
PATEL, J.]
[RAJESH
H. SHUKLA, J.]
jani
Top