Gujarat High Court High Court

Mukesh vs Jyoti on 21 April, 2010

Gujarat High Court
Mukesh vs Jyoti on 21 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3859/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3859 of 2010
 

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


 

MUKESH
HARILAL SONI & 3 - Applicant(s)
 

Versus
 

JYOTI
MUKESH SONI & 1 - Respondent(s)
 

=============================================
 
Appearance : 
MR
NIRAV C THAKKAR for Applicant(s) : 1 - 4. 
None for Respondent(s) :
1, 
PUBLIC PROSECUTOR for Respondent(s) :
2, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/04/2010 

 

ORAL
ORDER

Learned
advocate for the applicants submitted that in view of the earlier
proceedings pending before the learned Magistrate, a compromise was
arrived at and the applicant agreed to deposit Rs.2,51,000/- in the
court upon the decree of divorce being passed in the Family Court and
the petitioner abided by the above order and deposited the said
amount, but subsequently the respondent No.1 submitted an application
to withdraw the above amount, which was refused by the learned
Magistrate on the ground that the decree of divorce was not passed.
The impugned complaint in these proceedings is subsequent to the
above proceedings and nothing but an abuse of process of law.

In
view of the above, issue notice returnable on
05.05.2010.

In
the meanwhile, impugned proceedings arising out of Protection of
Women from Domestic Violence Act, 2005 at Annexure-H shall remain
stayed.

[Anant
S. Dave, J.]

*pvv

   

Top