Gujarat High Court Case Information System
Print
FA/2895/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2895 of 2009
=====================================
KETAN
ARVINDBHAI SHAH C/O NILESH A SHAH - Appellant(s)
Versus
HEMA
KETANBHAI SHAH - Defendant(s)
=====================================
Appearance
:
MR KASHYAP R JOSHI for
Appellant(s) : 1,
MS SHAILI A KAPADIA for Defendant(s) :
1,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 28/06/2010
ORAL
ORDER
1.0 The
learned advocate Mr. Kashyap R. Joshi for the appellant states that
the appellant, is paying @ Rs.20,000/- per month since 1st
April 2010 towards the arrears of maintenance, now amount of
Rs.18,500/- has remained, which will be paid in the month of July
2010. The amount is payable on 7th of every month of
English calender. The matter is adjourned to 12th
July 2010.
2.0 The
learned advocate Ms. Kapadia for the defendant states that according
to defendant, the amount due and payable is about Rs.34,000/-. The
defendant to produce the calculation thereof, on the next date.
[
Ravi R. Tripathi, J. ]
hiren
Top