Gujarat High Court High Court

Sanjaybhai vs State on 18 April, 2011

Gujarat High Court
Sanjaybhai vs State on 18 April, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/163/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 163 of 2011
 

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

 

SANJAYBHAI
HIMMATBHAI PANCHAL - Petitioner
 

Versus
 

STATE
OF GUJARAT & 5 - Respondents
 

=========================================================
 
Appearance
: 
MR
RJ GOSWAMI for
Petitioner. 
MR KL PANDYA, ADDL.PUBLIC PROSECUTOR for Respondent :
1, 
None for Respondent(s) : 2 - 3. 
MR NK MAJMUDAR for
Respondent(s) : 4, 
NOTICE SERVED BY DS for Respondent(s) : 5 -
6. 
MR SATYEN B RAWAL for Respondent(s) : 5 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 18/04/2011 

 

ORAL
ORDER

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

The
petitioner and corpus Gayatriben are before us. Respondent Nos.4, 5 &
6 are also present.

2. There
is no dispute that the corpus is aged 27 years and is major. It is
also not in dispute that the corpus is lawfully wedded wife of
petitioner Sanjaybhai Himmatbhai Panchal and they have a child
Harshit out of their wedlock of about five years.

3. We
have talked to both of them individually and jointly. The corpus
states that she left the house of the petitioner, as she was not
properly treated. She states that earlier when she went to her
parental house, somehow she was sent back to the house of the
petitioner and, therefore, this time she took shelter with respondent
No.4 – Chetanbhai, who happens to be her distant relative and a
friend. She states that she does not want to go and stay with
Sanjaybhai, under any circumstances.

4. The
petitioner’s reaction is that if she has left the house at her own
and she does not want to come back, it is her will and discretion.

5. Ultimately,
both the sides have tentatively come to a conclusion to take divorce
as per the customs prevailing in the community. Both the sides agree
that the custody of minor child Harshit will remain with petitioner
Sanjaybhai and corpus Gayatriben does not and will not make any claim
over the child. The parties also agree that they have no belongings
to be exchanged. Lastly, they agree that the corpus does not and will
not claim any maintenance or alimony. They need sometime to give
finality to their tentative decision of divorce on the aforesaid
terms. Hence, as requested by them, S.O to 25.4.2011.

[A.L.Dave,J.]

[Bankim
N.Mehta,J.]

(patel)

   

Top