Gujarat High Court High Court

Samir vs State on 6 May, 2010

Gujarat High Court
Samir vs State on 6 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1536/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1536 of 2009
 

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


 

SAMIR
HAJI MUSTUFA BAJARIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
MRM.IQBALASHAIKH
for Applicant(s) : 1,MR
JAPAN V DAVE for Applicant(s) : 1, 
MR UA TRIVEDI, ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR MTM HAKIM for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/05/2010 

 

 
 
ORAL
ORDER

Mr.

MTM Hakim learned Advocate for respondent No.2 states that after
depositing the amount of Rs.35,000/= as per the order dated
15.12.2009 passed by this Court, no further amount is paid to the
respondent and the amount is in arrears.

If
the arrears pursuant to the impugned award of maintenance is not
paid on or before 12th May, 2010, appropriate order will
be passed. S.O. to 13th May, 2010.

(Anant
S. Dave, J.)

Caroline

   

Top