Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

(Against The Judgment And Decree Dated ... vs Dr. Alok Kumar
2025 Latest Caselaw 6663 Jhar

Citation : 2025 Latest Caselaw 6663 Jhar
Judgement Date : 3 November, 2025

Jharkhand High Court

(Against The Judgment And Decree Dated ... vs Dr. Alok Kumar on 3 November, 2025

Author: Rongon Mukhopadhyay
Bench: Rongon Mukhopadhyay, Deepak Roshan
                                                  Neutral Citation
                                                 2025:JHHC:32924-DB




                    First Appeal (DB) No. 415 of 2018
         (Against the judgment and decree dated 16.06.2018 (decree
         signed on 2.08.2018) passed by Sri Brajesh Kumar Gautam,
         learned Principal Judge, Family Court, Ranchi in Original Suit
         No. 204/2013.)

         Mrs. Gargi Kumari, D/o Late Prabhu Narayan Singh, W/o
         Dr. Alok Kumar, R/o C/o Smt. Indira Singh, Mohalla
         Najarganj, At & P.O. Purnia City, Dist.- Purnia, Bihar-
         854301, and At Present R/o DAV Alok Study Centre, Argora
         Talab Road, P.O.- Ashok Nagar, P.S.- Argora, Dist.- Ranchi.
                                               ...             Appellant
                                    Versus

         Dr. Alok Kumar, S/o Late Domi Saha, R/o D.A.V. Alok
         Study Centry, Argora Talab Road, Purana Chawk, Ranchi,
         P.O. & P.S.- Argora, Dist.- Ranchi.
                                    ----
                                   PRESENT
         HON'BLE MR. JUSTICE RONGON MUKHOPADHYAY
             HON'BLE MR. JUSTICE DEEPAK ROSHAN
                                ----
             For the Appellant  : Mr. Jai Shankar Tiwary, Adv.
             For the Respondent : Mr. A.K. Sahani, Adv.
                                ----
    CAV on: 25/08/2023             Pronounced on: 03/11/2025

                            JUDGMENT

Per Rongon Mukhopadhyay, J. :

1. Heard Mr. Jai Shankar Tiwary, learned counsel for the appellant and Mr. A.K. Sahani, learned counsel appearing for the respondent.

2. This appeal has been preferred against the judgment and decree dated 16-08-2018 (decree signed on 28-08-2018) passed in Original Suit No. 238/2013 by Sri Brajesh Kumar Gautam, learned Principal Judge, Family Court, Ranchi by which the suit preferred by the appellant under Section 9 of the Hindu Marriage

Neutral Citation 2025:JHHC:32924-DB

Act, 1955 has been dissolved.

3. Since we have allowed the appeal preferred by the husband Alok Kumar in First Appeal No. 344 of 2018 and have dissolved the marriage between the appellant and the respondent, nothing remains in the present appeal which accordingly stands disposed of.

4. Pending I.A.s, if any, stands closed.

(RONGON MUKHOPADHYAY, J.)

(DEEPAK ROSHAN, J.)

Jharkhand High Court, Ranchi Dated the 3rd Day of November, 2025 Preet/N.A.F.R.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter