Gujarat High Court High Court

Yuvrajsinh vs State on 10 October, 2011

Gujarat High Court
Yuvrajsinh vs State on 10 October, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/431/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 431 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 535 of 2010
 

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

YUVRAJSINH
NARENDRASINH & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
AD SHAH for
Applicant(s) : 1 - 3. 
MS. MANISHA LAVKUMAR, ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1, 
RULE SERVED BY DS for
Respondent(s) : 2, 
PARTY-IN-PERSON for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 10/10/2011 

 

 
 


 

ORAL
ORDER

BELOW SPEAKING TO MINUTES NOTE.

[1] In
the order dated 20.09.2011 passed by this Court in Special Criminal
Application No.431 of 2010 with Special Criminal Application No.535
of 2010 in Para – [3] after “On such divorce petition
being filed and such deposit being made, the Family Court is directed
to pass order while granting decree of divorce, it is directed to
pass appropriate order to make payment of this amount deposited
towards permanent alimony. Considering the submissions made by the
parties, it is admitted fact that marriage between husband and wife
is irrevocably broken and there is no possibility of reunion and
Family Court will consider the same and decide the divorce petition”
following sentence is added :-

“As
soon as the divorce petition is preferred by the parties, the
criminal proceedings initiated by the wife will be dropped or prayer
will be made to the Court to pass appropriate order.”

Office
to issue fresh order accordingly.

Speaking
to minutes note disposed of.

[M.D.Shah,
J.]

satish

   

Top