Gujarat High Court High Court

========================================== vs Ms on 11 November, 2008

Gujarat High Court
========================================== vs Ms on 11 November, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2007/2008	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2007 of 2008
 

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

RAJABHAI
AMRABHAI DAFDA 

 

Versus
 

STATE
OF GUJARAT & OTHERS
 

========================================== 
Appearance
: 
MR YATIN SONI for Applicant 
MS
ARCHNA RAVAL APP for Respondent No.1 
DS AFF.NOT FILED (N) for
Respondent Nos.2-4 
MR AM PAREKH for Respondent
No.5 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 11/11/2008 

 

ORAL
ORDER

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

The
matter was posted on 18th November, 2008 with a direction
that whenever corpus of Naynaben was available be produced before
this Court.

Learned
APP Ms.Archna Raval for the respondent State submits that Senior
Police Inspector Mr.R. C. Jadeja, Vejalpur Police Station, Ahmedabad
City has found the corpus and produced the same before this Court
and, therefore, upon her request, the matter was taken on board.

In
chamber, in presence of learned APP Ms.Archna Raval, Incharge of the
matter, learned APP Mr.L.B.Dabhi, Naynaben was called and was
inquired about the petition. It is not in dispute that the date of
birth of corpus is 22.11.1984. Naynaben stated before this Court
that all the allegations made in the petition are not correct and
that she has not been confined by respondent No.4 Ashwinbhai. She
further stated that in fact, she stays with one Bhavesh, residing at
Vasna by her own free will and volition and though she knows the
respondent No.4, she has nothing to do with the respondent No.4. She
expressed her wish to stay with Bhaveshbhai.

In
view of the above, when the corpus is major. She is free to stay and
go anywhere, she likes. This petition is required to be disposed of.

In
view of the above, this petition stands disposed of. Notice is
discharged.

[
J. R. VORA,J. ] [ SHARAD D. DAVE,J. ]

(vijay)

   

Top