Gujarat High Court Case Information System
Print
SCA/9269/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9269 of 2010
======================================
MAYURIBEN
YOGESHBHAI PATEL & 1 - Petitioner(s)
Versus
YOGESHBHAI
THAKORBHAI PATEL - Respondent(s)
======================================
Appearance :
MR
ZUBIN F BHARDA for Petitioners
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 10/08/2010
ORAL
ORDER
This
petition under Article 227 of the Constitution of India is filed by
the petitioners challenging the order dated 15.1.2010 passed by the
learned Principal Senior Civil Judge, Gandevi, below application
Exh.18 in Hindu Marriage Petition No.11 of 2008, whereby, the trial
court awarded a sum of Rs.1000/- per month to petitioner No.1 [wife]
and Rs. 750 per month to petitioner No.2 [minor daughter], as interim
alimony.
While
awarding the interim alimony, the trial court has considered all the
relevant materials about the income of the respondent [husband]
including the agricultural income and the expenses to be incurred
thereto. The finding recorded by the trial court with regard to the
income of the husband and the award of interim alimony to the
petitioners cannot be said to be in any manner unreasonable, which
deserves any interference by this Court in exercise of power under
Article 227 of the Constitution of India. Even the trial court has
not committed any error pertaining to the jurisdiction. No case is
made out to entertain the present petition. Hence, this petition is
rejected summarily with no order as to costs.
(ANANT
S. DAVE, J.)
(swamy)
Top