Gujarat High Court High Court

Thakore vs Sunitaben on 2 September, 2011

Gujarat High Court
Thakore vs Sunitaben on 2 September, 2011
Author: A.L.Dave, Honourable Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2158/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2158 of 2011
 

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

 

THAKORE
KANUJI PRATAPJI - Applicant(s)
 

Versus
 

SUNITABEN
KANUJI THAKORE & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
F.B. BRAHMBHATT for
Applicant(s) : 1, 
MR. K.L. PANDYA, APP, for Respondent(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 02/09/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Respondent
No. 2 is present along with her husband. The corpus is also produced
before the Court by police. The corpus has attained majority and
there is no dispute on it. We have talked to her and she has
expressed her desire to go and stay with the petitioner with whom she
admits to have got married. She states that does not want to go and
stay with her parents. She stated this in the presence of respondent
No. 2 as well as her husband i.e. Manharlal.

2. In
light of the above developments, the petition deserves to be allowed
and the same is allowed. The corpus is free to go and stay with
petitioner Thakore Kanuji Pratapji. Rule is made absolute
accordingly.

(A.L.

DAVE, J)                      (BANKIM N. MEHTA, J)
 

(pkn)

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top