Gujarat High Court Case Information System
Print
SA/259/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 259 of 2010
=========================================
PATEL
DHARMENDRAKUMAR PARSHOTTAMDAS
Versus
CHARUMATIBEN
DHARMENDRAKUMAR
=========================================
Appearance
:
MR VK JOSHI for Appellant
MR
DIPESH K SONI for
Respondent
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 04/05/2011
ORAL
ORDER
[1] ADMIT.
[2] The
following substantial questions of law arise for determination before
the Court.
(a) Whether
the Courts below have materially erred in law in not granting the
decree of divorce on the ground that earlier the decree of
restitution of conjugal rights was passed against the appellant ?
(b) Whether
the Courts below have materially erred in law in not appreciating the
evidence on record and not holding that the respondent had deserted
the appellant without any justifiable reason?
(c) Whether
the Courts below have materially erred in law in misappreciating the
evidence on record and in holding that after the decree of
restitution of conjugal rights, the appellant had deserted the
respondent?
[ BELA
TRIVEDI, J. ]
vijay
Top