2001 INSC 0137 SUPREME COURT OF INDIA Samir Mandal Vs. State of Bihar (G.B.Pattanaik, U.C.Banerjee and S.N.Variava JJ.) 05.02.2001 ORDER The Text below is only a summarized version of the order pronounced Magistrate granted maintenance to respondent alleging to be wife of appellant despite failure to establish her marriage with appellant and also alleged second marriage. Supreme Court held that grant of maintenance under Section 125 does not arise when marriage between appellant and respondent had not been established. 1 SpotLaw