Gujarat High Court Case Information System
Print
SCR.A/754/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 754 of 2011
=========================================
VIJAYBHAI
S/O CHHAGANBHAI BARIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
PRAKASH G PANDYA for
Applicant(s) : 1,MR HIMANSHU N BANKER for Applicant(s) : 1,
MR KL
PANDYA, APP for Respondent(s) : 1,
NOTICE NOT RECD BACK for
Respondent(s) : 2 - 4.
MR AB VYAS for Respondent(s) : 4,
MS.P
J.JOSHI for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 04/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
petitioner and the corpus are brought before us. The corpus has
stood by her earlier decision not to go and stay with the petitioner
and to stay with her parents. During last adjournment and today,
there has been a development in form of a divorce deed being entered
into between the petitioner and the corpus, which is shown to us.
Both of them agreed to have entered into this divorce deed
voluntarily. The goods and the belongings are exchanged and nothing
further remains to be done. In light of the above development, the
petition stands dismissed. Notice discharged.
(A.L.
DAVE, J.)
shekhar
(BANKIM.N.MEHTA, J.)
Top