Gujarat High Court Case Information System
Print
SCR.A/11/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 11 of 2010
=======================================================
FIROZBHAI
A AJMERI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=======================================================
Appearance :
MR
KL DAVE for Applicant(s) : 1,
MS CM SHAH APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/01/2010
ORAL
ORDER
The
applicant is the husband of the respondent no.2. He has challenged
the order dated 16.12.2009 by the Learned Family Court, Rajkot. By
the impugned order, the applicant is directed to pay interim
maintenance of Rs.2,000/- to his wife and Rs.1,000/- to his minor
child.
Considering
the facts and circumstances of the case, I do not find it necessary
to interfere with the said order since the direction is for interim
maintenance and no final maintenance is yet fixed by the Family
Court. However, Learned Family Judge is requested to dispose of the
main maintenance application of the wife expeditiously and preferably
by 31st April, 2010. Disposed of accordingly.
(AKIL
KURESHI,J.)
/patil
Top