Gujarat High Court High Court

========================================== vs Mr Lb Dabhi App For on 31 July, 2008

Gujarat High Court
========================================== vs Mr Lb Dabhi App For on 31 July, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/74920/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 749 of 2008
 

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

JAMALUDDIN
JAINUL ABEDIN SAIYAD 

 

Versus
 

STATE
OF GUJARAT & 2 

 

========================================== 
Appearance
: 
MR GIRISH D BHATT for
Applicant 
MR LB DABHI APP for Respondent No.1 
NOTICE NOT RECD
BACK for Respondents No. 2 -
3. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 31/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

In
response to our notices, today Mr.K.H.Gohil, Police Sub Inspector,
L.C.B., Ahmedabad (Rural) Police Station along with lady constable
Ms.Babitaben of Sarkhej Police Station has produced corpus of Tasnim
before this Court. Though the matter is not on board today, but
since the corpus is traced out, learned APP Mr.L.B.Dabhi for the
respondent State has requested to record the wish of corpus.

We
have inquired in open Court from Tasnim in respect of allegation
made in the petition. She stated that the allegation of confinement
wrongfully by respondent No.3 and kidnapping are totally false. She
submitted that she had married with respondent No.3 and has changed
her name from Tasnim to Tanushree. She stated that by her free will
and wish, she married to respondent No.3 Varun Girishbhai
Purohit on 23.02.2008 by Arya Samaj and copy of the certificate of
marriage she produced on record. She has been brought by
accompanying Police officer from Bhuj. Upon inquiry, Tanushree
further stated that her age is 21 years and that she by her own free
will and wish staying with respondent No.3 – Varun Girishbhai
Purohit, at Bhuj as his wife. She further stated that she intends
to go to Bhuj along with respondent No.3 by her own wish and will
and that protection be afforded to her.

In
view of the above statement of corpus Tasnim i.e. Tanushree, cause
of this petition does not survive and the same is disposed of. Mr.K.
H. Gohil, Police Sub Inspector, L.C.B. Ahmedabad (Rural) Police
Station, lady constable Ms.Babitaben, Sarkhej Police Station and
learned APP Mr.L. B. Dabhi are directed to see that Tanushree gets
sufficient protection so as to reach to Bhuj safely. Notice is
discharged.

[J.

R. VORA,J.]     [J. C. UPADHYAYA,J.]
 

 


 


vijay

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top