2000 INSC 0281 SUPREME COURT OF INDIA Khemchand Om Prakash Sharma Vs. State of Gujarat (G.B.Pattanaik and U.C.Banerjee JJ.) 25.02.2000 ORDER The Text below is only a summarized version of the order pronounced In this appeal, the matter to be decided was whether the second wife is entitled to get maintenance when the first wife is alive. The court held that second marriage being null and void, maintenance to second wife should not be allowed.