Citation : 2023 Latest Caselaw 4803 Bom
Judgement Date : 4 May, 2023
2023:BHC-AS:13925 5-WP-451-2019.doc
Shailaja
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.451 OF 2019
a/w
WRIT PETITION NO.14704 OF 2018
Mukesh Popatlal Gada ] Petitioner
Vs.
Purvi Mukesh Gada ] Respondent
a/w
CIVIL APPLICATION NO.1794 OF 2019
IN
WRIT PETITION NO.14704 OF 2018
Purvi Mukesh Gada ] Applicant
Vs.
Mukesh Popatlal Gada ] Petitioner
.....
Mr. Mahendra V. Kawchale a/w Ms. Ruchira P. Karve, for Petitioner
in both the Writ Petitions and for Respondent in Civil Application
No.1794 of 2019.
Mr. Mikhail Dey a/w Ms. Bhakti Mehta i/b Edith Dey, for the
Respondent in both the Writ Petitions and for Applicant in Civil
Application No.1794 of 2019.
.....
CORAM : PRITHVIRAJ K. CHAVAN, J.
DATE : 4th MAY, 2023.
P.C.
1. In view of the final judgment and order passed by the Family
Court, Pune in P.A. No.291 of 2015 dated 24th February, 2023,
learned Counsel for the petitioner submits that the petitions have
become infructuous.
1 of 2
5-WP-451-2019.doc
2. As such, both the petitions stand disposed of as infructuous.
3. In view of disposal of the petitions, pending applications, if
any, shall stand disposed of.
[PRITHVIRAJ K. CHAVAN, J.]
2 of 2
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!