Gujarat High Court Case Information System
Print
FA/3009/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3009 of 2011
With
CIVIL
APPLICATION No. 10202 of 2011
In
FIRST
APPEAL No. 3009 of 2011
=========================================================
JAVEDBHAI
FIROZKHAN PATHAN - Appellant(s)
Versus
RESHMABEN
JAVEDBHAI PATHAN & 1 - Defendant(s)
=========================================================
Appearance
:
MR
SHAKEEL A QURESHI for
Appellant(s) : 1,
None for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 10/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.Qureshi,
learned Counsel states that the appellant – applicant shall
deposit an amount of Rs.50,000/- towards the arrears of maintenance
and additionally deposit an amount of Rs.10,000/- towards probable
cost of the respondent, total Rs.60,000/-, within a period of one
week from today with the Family Court.
Notice
returnable on 17.11.2011. It is observed that the execution of
the order of the Family Court shall
remain stayed on condition that the applicant deposits the
amount of Rs.50,000/- towards the arrears of maintenance plus
Rs.10,000/- towards probable cost, total Rs.60,000/- within a period
of one week from today with the Family Court with the further
clarification that the respondent shall be at liberty to withdraw
the amount from the Family Court upon deposit. Direct service is
permitted.
(Jayant Patel, J.)
(R. M. Chhaya, J.)
vinod
Top