Gujarat High Court High Court

Subhashbhai vs Vandanaben on 13 August, 2010

Gujarat High Court
Subhashbhai vs Vandanaben on 13 August, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1211/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CIVIL APPLICATION No. 1211 of 2009
 

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

SUBHASHBHAI
GANPATRAO SIRKE - Petitioner(s)
 

Versus
 

VANDANABEN
@ SUREKHABEN SUBHASHBHAI SIRKE - Respondent(s)
 

======================================
 
Appearance : 
MR
CHIRAG B PATEL for Petitioner(s) : 1, 
MR AB GATESHANIYA for
Respondent(s) : 1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 13/08/2010 ORAL ORDER

1 Challenge
in this petition under
Articles 226 and 227 of the Constitution of India is to the order
dated 30.12.2008 passed by the learned 7th
Additional Senior Civil Judge, Vadodara, below Exh.8, in Hindu
Marriage Petition No.344 of 1999 under Section 24 of the Hindu
Marriage Act, providing interim alimony of Rs.1500/- per month to the
opponent-wife and Rs.1000/- per month to the minor daughter, Bhumika.

2 Heard
the learned advocate for the petitioner and perused the record.

3 The
grant of interim alimony is based on the salary income of the
petitioner, an employee of Bharat Sanchar Nigam Limited, of
Rs.12,992/- per month. Considering the above, no interference is
called for by this Court in exercise of power under Articles 226 and
227 of the Constitution of India. Hence, this petition is rejected.
Notice is discharged with no order as to costs. The parties are at
liberty to request for expeditious disposal of the proceedings.

(ANANT
S. DAVE, J.)

(swamy)

   

Top