Gujarat High Court Case Information System
Print
SCR.A/403/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 403 of 2010
=========================================================
ASHWINBHAI
VALLABHBHAI LATHIYA C/O VALLABHBHAI S LATHIYA - Applicant(s)
Versus
ANIKETBEN
ASHWINBHAI LATHIYA & 3 - Respondent(s)
=========================================================
Appearance :
NOTICE
NOT RECD BACK for
Applicant(s) : 1,PARTY-IN-PERSON for Applicant(s) : 1,
MS AMI N
BHATT for Respondent(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
2,
RULE NOT RECD BACK for Respondent(s) : 3,
NOTICE SERVED for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/08/2011
ORAL
ORDER
The
present petitioner-husband of respondent no.1 Aniketben preferred
this petition praying for reducing the sentence imposed by the trial
Court for not making payment towards the maintenance as per the order
passed by the Court.
On
18.8.2011, this Court has passed the following order:
“The
petitioner, party-in-person, is present. He states that the matter is
settled between the present petitioner and respondent-wife, and they
have taken divorce because as per their customs, divorce is
permissible. He places copy of divorce deed on record, which is
ordered to be taken on record. S.O. to 25.8.2011.”
Today,
respondent no.1-Aniketben is present and she is identified by
learned advocate Ms.Ami Bhatt. Learned advocate Ms.Bhatt for
respondent no.1, on instructions, submits that the matter is settled
between the parties and divorce has taken place between the parties
and now nothing is required to be done in this matter.
In
view of the above, this petition is disposed of.
(
M.D.Shah, J )
srilatha
Top