Gujarat High Court High Court

Yogeshkumar vs State on 27 June, 2008

Gujarat High Court
Yogeshkumar vs State on 27 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1041/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1041 of 2008
 

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


 

YOGESHKUMAR
DHARAMSHIBHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 8 OTHERS - Respondent(s)
 


======================================
 
MR CR MISHRA for Applicant(s) : 1, 
MR AJ
DESAI APP for Respondent(s) : 1, 
None for Respondent(s) : 2 ?  3,
6, 9,
 


MR
JK PARMAR for RESPONDENT(S) 4-5,
7-8 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 27/06/2008 

 


ORAL ORDER

Kokilaben,
daughter of Hirabhai Jethabhai Makwana, is produced in Court today by
the police. She claimed her age to be 25 years. She also accepts
her marriage with Yogeshkumar Dharamshibhai Parmar in 1998, but she
does not want to go with him, rather, she prefers to go with her
parents. She was not detained illegally by her parents. She was
living with them at her own will. No case of illegal detention. The
allegations are found false.

When
she is not illegally detained by her parents, we see no merit in this
petition. Petition stands dismissed. Notice is discharged.

In
pursuance of our direction, the petitioner deposited Rs.5,000/- to
see the bonafides in the allegations and the allegations are found
false. The Registry is directed to pay Rs.5,000/- to Kokilaben after
verification as the allegations are found false.

(Y.R.

MEENA, C.J.)

(J.C.

UPADHYAYA, J.)

[sn
devu] pps

   

Top