Gujarat High Court Case Information System
Print
SCR.A/431/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 431 of 2010
With
SPECIAL
CRIMINAL APPLICATION No. 535 of 2010
=========================================
YUVRAJSINH
NARENDRASINH & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
AD SHAH for
Applicant(s) : 1 - 3.
MS. MANISHA LAVKUMAR, ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
RULE SERVED BY DS for
Respondent(s) : 2,
PARTY-IN-PERSON for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 10/10/2011
ORAL
ORDER
BELOW SPEAKING TO MINUTES NOTE.
[1] In
the order dated 20.09.2011 passed by this Court in Special Criminal
Application No.431 of 2010 with Special Criminal Application No.535
of 2010 in Para – [3] after “On such divorce petition
being filed and such deposit being made, the Family Court is directed
to pass order while granting decree of divorce, it is directed to
pass appropriate order to make payment of this amount deposited
towards permanent alimony. Considering the submissions made by the
parties, it is admitted fact that marriage between husband and wife
is irrevocably broken and there is no possibility of reunion and
Family Court will consider the same and decide the divorce petition”
following sentence is added :-
“As
soon as the divorce petition is preferred by the parties, the
criminal proceedings initiated by the wife will be dropped or prayer
will be made to the Court to pass appropriate order.”
Office
to issue fresh order accordingly.
Speaking
to minutes note disposed of.
[M.D.Shah,
J.]
satish
Top