Gujarat High Court Case Information System
Print
SCA/11946/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11946 of 2007
=========================================================
HIRENBHAI
HARILAL SAVANI
Versus
CHHAYABEN
HIRENBHAI SAVANI
=========================================================
Appearance :
MR
MUKESH N PATEL for Petitioner:1
MRS NISHA M PARIKH for
Respondent:1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 31/08/2007
ORAL ORDER
Learned
counsel appearing for the petitioner submitted that sizeable amount
has already been paid by the present petitioner to the respondent
wife i.e. Rs.64,000/-. So far as remaining amount of Rs.22,000/- is
concerned, some installments may kindly be granted.
Learned counsel
for the respondent submitted that the reamining and outstanding
amount is not Rs.22,000/- but it willo be Rs.27,431/- as per
Annexure-R II to the affiavit-in-reply filed in the present
petition.
In
view of the aforesaid submissions, I hereby direct the present
petitioner to pay Rs.10,000/- to the respondent wife on or before
14th September, 2007, thereafter Rs.10,000/- on or before 14th
October, 2007 and remaining amount of Rs.7,431/- will be paid to
respondent wife on or before 14th November, 2007. There is some
dispute as to the amount of Rs.22,000/- and Rs.27,431. Apart from
this controversy, the aforesaid amount will be paid by the present
petitioner to the respondent wife.
Matter
is adjourned to 19th November, 2007.
(D.N.PATEL,
J.)
Amit/-
Top