Gujarat High Court High Court

Mukeshkumar vs Reshma on 16 October, 2008

Gujarat High Court
Mukeshkumar vs Reshma on 16 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2049/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2049 of 2008
 

=========================================================

 

MUKESHKUMAR
@ BHAGVAN GOVINDRAM PAMNANI - Applicant(s)
 

Versus
 

RESHMA
@ DIVYA MUKESHKUMAR PAMNANI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TEJAS M BAROT for
Applicant(s) : 1, 
None for Respondent(s) : 1 - 2. 
MR RC KODEKAR
APP for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 16/10/2008 

 

ORAL
ORDER

Since
the order sought to be impugned in the present petition under
Articles 226 and 227 of the Constitution is not only just and
reasonable order made in the criminal revision application of the
petitioner but it only confirms an interlocutory order awarding
reasonable amount to the respondent-wife and son of the petitioner
under Section 125 of the Code of Criminal Procedure, the petition is
not entertained and dismissed in limine.

(D.H.WAGHELA,
J.)

Hitesh

   

Top