Gujarat High Court High Court

Mr.Prakashbhai vs Kirtiben on 14 February, 2011

Gujarat High Court
Mr.Prakashbhai vs Kirtiben on 14 February, 2011
Author: Akil Kureshi,&Nbsp;
   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