Gujarat High Court
Sanjaybhai vs State on 25 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/163/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 163 of 2011
=========================================================
SANJAYBHAI
HIMMATBHAI PANCHAL - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
RJ GOSWAMI for
Applicant(s) : 1,
MR KL PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 - 3.
MR NK
MAJMUDAR for Respondent(s) : 4,
NOTICE SERVED BY DS for
Respondent(s) : 5 - 6.
MR SATYEN B RAWAL for Respondent(s) : 5 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 25/04/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
There
is a consensus between the two learned advocates for the parties
that the parties have taken customary divorce by entering into a
divorce deed and getting it registered. As agreed to, minor child
Harshit will remain with the petitioner and Gayatriben will not make
any claim over the child. The belongings have been exchanged and in
this view of the matter, learned advocate for the petitioner does not
press this petition. The petition stands disposed of accordingly.
Notice is discharged.
(A.L.
DAVE, J.) (BANKIM N. MEHTA, J.)
zgs/-
Top