Gujarat High Court
Mr.Prakashbhai vs Kirtiben on 14 February, 2011
Gujarat High Court Case Information System
Print
CR.RA/49/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 49 of 2006
=================================================
MR.PRAKASHBHAI
KARSHANJIBHAI JOSHI - Applicant(s)
Versus
KIRTIBEN
PRAKASHKUMAR JOSHI & 1 - Respondent(s)
=================================================
Appearance
:
MR
SUNIL L MEHTA for Applicant(s) : 1,
MRHARSHITSTOLIA for
Respondent(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/02/2011
ORAL
ORDER
Counsel
for the respondent No.1 wife stated that after filing of the
petition, husband and wife have been divorced by decree of competent
Court. She has remarried. This proceedings, therefore, would not
survive. Under the changed circumstances, this application is
disposed of as infructuous.
It
is clarified that the wife does not insist on further implementation
of the impugned order of maintenance from the date of remarriage.
(Akil
Kureshi, J. )
sudhir
Top