Gujarat High Court High Court

Vijaybhai vs State on 4 May, 2011

Gujarat High Court
Vijaybhai vs State on 4 May, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/754/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 754 of 2011
 

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


 

VIJAYBHAI
S/O CHHAGANBHAI BARIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PRAKASH G PANDYA for
Applicant(s) : 1,MR HIMANSHU N BANKER for Applicant(s) : 1, 
MR KL
PANDYA, APP for Respondent(s) : 1, 
NOTICE NOT RECD BACK for
Respondent(s) : 2 - 4. 
MR AB VYAS for Respondent(s) : 4, 
MS.P
J.JOSHI for Respondent(s) :
4, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 04/05/2011 

 

ORAL
ORDER

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

The
petitioner and the corpus are brought before us. The corpus has
stood by her earlier decision not to go and stay with the petitioner
and to stay with her parents. During last adjournment and today,
there has been a development in form of a divorce deed being entered
into between the petitioner and the corpus, which is shown to us.
Both of them agreed to have entered into this divorce deed
voluntarily. The goods and the belongings are exchanged and nothing
further remains to be done. In light of the above development, the
petition stands dismissed. Notice discharged.

(A.L.

DAVE, J.)

shekhar

(BANKIM.N.MEHTA, J.)

   

Top