Gujarat High Court Case Information System
Print
SCR.A/1980/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1980 of 2009
=======================================================
MANUBHAI
BALCHANDBHAI VADJIYA - Applicant(s)
Versus
ZULABEN
MANUBHAI VADJIYA & 1 - Respondent(s)
=======================================================
Appearance :
MR
KISHOR M PAUL for Applicant(s) : 1,
None for Respondent(s) : 1,
MR
KP RAVAL APP for Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 01/02/2010
ORAL
ORDER
The
applicant has challenged an order dated 22nd July, 2009
passed by the Learned Principal Judge, Family Court No.1, Ahmedabad
granting maintenance of Rs.1,800/- per month to the respondent no.1,
who is wife of the applicant. Admittedly, earlier the Court below had
fixed Rs.900/- per month of maintenance in favour of wife under
Section 125 of the Code of Criminal Procedure. She applied for
revision of maintenance under Section 127 of the Code of Criminal
Procedure. This application was partially granted. Maintenance was
increased from Rs.900/- to Rs.1,800/- per month.
Admittedly,
the applicant is receiving pension of Rs.8,000/-. Direction to pay
Rs.1,800/- per month to his wife therefore cannot be interfered with.
Learned counsel for the applicant submitted that the applicant has
other liability. However, considering the apportionment in favour of
the wife, no interference is called for. The application is
dismissed.
(AKIL
KURESHI,J.)
/patil
Top