Gujarat High Court High Court

Vimlaben vs State on 25 August, 2010

Gujarat High Court
Vimlaben vs State on 25 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9115/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9115 of
2010 
=========================================================

 

VIMLABEN
UKABHAI PARMAR & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM TIRMIZI for
Applicant(s) : 1 - 2. 
MS ML SHAH, APP for Respondent(s) : 1, 
RULE
SERVED BY DS for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/08/2010 

 

 
 
ORAL
ORDER

Counsel
for the petitioners submitted that daughter of respondent no.2
original complainant is aged over 20 years. She has left the house on
her free will. Offence of kidnapping is therefore, not made out. He
therefore, requested that complaint Annexure-A being C.R. No.
I-139/2010 in which only offence alleged is of Section 366 of IPC may
be quashed.

Above
aspects need to be investigated. No case for quashing is made out.
However, I am sure the investigating agency will bear in mind above
averments of the petitioners while carrying out investigation and
filing a final report upon the evidence that may be collected.

Subject
to above observations, the petition is disposed of. Notice is
discharged. Ad interim relief stands vacated.

(Akil
Kureshi,J.)

(raghu)

   

Top