Gujarat High Court High Court

Whether vs Chandrikaben on 9 November, 2011

Gujarat High Court
Whether vs Chandrikaben on 9 November, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/662/1999	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 662 of 1999
 

 
For
Approval and Signature:  
HONOURABLE
MR.JUSTICE M.R. SHAH
 
=========================================
 
	  
	 
	 
	 
		 
			 
				 

1.
			
			 
				 

Whether
				Reporters of Local Papers may be allowed to see the judgment ?
			
			 
				 

No
			
		
	
	 
		 
			 
				 

2.
			
			 
				 

To
				be referred to the Reporter or not ?
			
			 
				 

No
			
		
		 
			 
				 

3.
			
			 
				 

Whether
				their Lordships wish to see the fair copy of the judgment ?
			
			 
				 

No
			
		
		 
			 
				 

4.
			
			 
				 

Whether
				this case involves a substantial question of law as to the
				interpretation of the constitution of India, 1950 or any order
				made thereunder ?
			
			 
				 

No
			
		
		 
			 
				 

5.
			
			 
				 

Whether
				it is to be circulated to the civil judge ?
			
			 
				 

No
			
		
	

 

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

HASMUKHBHAI
GANGARAM PATEL - Applicant(s)
 

Versus
 

CHANDRIKABEN
D/O MANILAL SANKARDAS & 3 - Respondent(s)
 

========================================= 
Appearance
: 
NOTICE
UNSERVED for
Applicant(s) : 1, 
MS SADHANA SAGAR for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2 - 3. 
MR JK SHAH, ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
4, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 09/11/2011 

 

ORAL
JUDGMENT

[1.0] Present
petition has been preferred by the petitioner in the year 1999
through Jail assailing the order passed by the learned trial Court
directing him to undergo the sentence for non-payment of maintenance.

[2.0] Considering
the earlier order passed by this Court dated 18.10.1999 and even the
report dated 06.07.2011 submitted by the Deputy Superintendent of
Police (Central Jail), Ahmedabad, it appears that present petition
has become infructuous as the petitioner was already released from
the jail in the year 1999 itself.

[3.0] In
view of the above, present petition is dismissed as having become
infructuous. Rule discharged.

(M.R.

Shah, J.)

*menon

   

Top