Gujarat High Court High Court

Tejas vs Ashwinbhai on 18 November, 2010

Gujarat High Court
Tejas vs Ashwinbhai on 18 November, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1937/2010	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1937 of 2010
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE A.M.KAPADIA
 

  
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
 
 
======================================
 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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

TEJAS
MADHUSUDAN KOTHARI - Applicant(s)
 

Versus
 

ASHWINBHAI
KRUSHNDAS SHAH & 18 - Respondent(s)
 

======================================
Appearance : 
PARTY-IN-PERSON
for Applicant(s) : 1, 
None for Respondent(s) : 1 - 18. 
- for
Respondent(s) : 0.0.0  
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.
			 

KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM
			 

N.MEHTA
		
	

 

 
 


 

Date
: 18/11/2010  
 
ORAL JUDGMENT

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1.
By way of filing of this petition under Article 226 and 227 of the
Constitution of India, the petitioner has prayed to provide custody
of his minor child with immediate effect who, at present, is in the
custody of his mother viz. Pinkalben who is residing with her father.

2.
This Court vide order dated 12.10.2010 adjourned the matter to
enable the petitioner-party-in-person to annex the order passed by
the learned Judicial Magistrate First Class, Vadodara in application
filed by him under Section 97 of the Code of Criminal Procedure,
1973. Uptil now, copy of the said order has not been produced by the
petitioner before this Court. Thereafter, this Court vide order dated
27.20.2010, upon statement made by the petitioner/party-in-person,
who was desirous to see wife and know the whereabouts of his son and
if they are in happy condition, he would offer Rs.20,000/- by way of
gift to them and he is ready to deposit the said amount of
Rs.20,000/- latest by 28th October, 2010.

3.
On condition, this Court issued Notice to the respondent No.18
making it returnable on 18th November, 2010. However,
Registry has issued Notice to respondent without being deposited the
amount as aforesaid.

4.
Therefore, we direct the Registrar (Judicial) to explain as to why
Notice has been issued without there being deposit of Rs.20,000/-, by
way of condition precedent, for issuance of Notice. Admittedly the
said amount has not been deposited by the petitioner.

5.
Today when the matter is called out, petitioner, who is
party-in-person, is not present before the Court whereas Pinkalben,
wife of the petitioner is present before the Court along with her
father and uncle. She states that the male child named Aumshree, who
is aged about 5 years, is in her custody since last 1 ½
years, who is studying at Vidyani school.

6.
In view of the above, petition is dismissed. Notice is discharged.

7.
Registry is directed to place the matter on 25.10.2010 along with
explanation as to why Notice has been issued without the amount of
Rs.20,000/- deposited by the petitioner.

(A.M.KAPADIA,
J.)

(BANKIM.N.MEHTA,
J.)

Amit

   

Top