2001 INSC 0802 SUPREME COURT OF INDIA Mohini Hemant Jadia Vs. Hemant Ghanshyamlal Jadia Crl.A.No.616 of 2000 (K.T.Thomas and S.N.Variava JJ.) 10.10.2001 ORDER The Text below is only a summarized version of the order pronounced Appellant filed petition before Family Court for restitution of conjugal rights. Application resisted by first respondent on basis of document. Appellant contended that said document was a result of forgery. Supreme Court held that when a Family Court is called to decide genuineness of said document he may enter findings in either favour. Criminal Proceedings in respect of said document would arise if Family Court reaches a finding that said document was fraud. 1 SpotLaw