Gujarat High Court High Court

Monica vs Kartikey on 9 September, 2008

Gujarat High Court
Monica vs Kartikey on 9 September, 2008
Bench: M.R. Shah
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8456/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8456 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 5331 of 2008
 

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


 

MONICA
KARTIKEY ACHARYA D/O SWAROOPNARAYAN GINWALA - Petitioner(s)
 

Versus
 

KARTIKEY
DINKAR ACHARYA & 1 - Respondent(s)
 

=========================================================
Appearance : 
MS
KJ BRAHMBHATT for Petitioner(s) : 1,MS VARSHA
BRAHMBHATT for Petitioner(s) : 1, 
MR ASIM J PANDYA for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 2, 
MR VM
PANCHOLI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 09/09/2008 

 

 
 ORAL
ORDER

BELOW SPEAKING TO MINUTES NOTE.

1. Having
heard Ms.K.J.Brahmbhatt, learned Advocate for the petitioner and
Mr.Asim Pandya, learned Advocate for the respondent, in the order
dated 04.08.2008 passed in Special Civil Application No.8456 of 2008
with Special Civil Application No.5331 of 2008, following be added at
the end of para 9:

ýSSo
far as the amount of Rs.40,000/- (Rupees Forty Thousand only) by way
of arrears of amount of maintenance and amount of Rs.5000/- towards
the costs of the litigation of the petitioner deposited by the
respondent ý husband with this Court is concerned, the applicant ý
wife shall be permitted to withdraw Rs.25,000/- (Rupees Twenty Five
Thousand only) towards interim maintenance on purely ad-hoc basis
without prejudice to the rights and contentions of the respective
parties and subject to the ultimate outcome of the proceedings on
remand. The petitioner-wife is also entitled to withdraw an amount of
Rs.5,000/- (Rupees Five Thousand only) deposited towards costs of the
present litigation. Registry is directed to return balance amount to
the respondent-husband by Account Payee Cheque.ýý

2. Registry
is directed to issue fresh order accordingly. Speaking to minutes
note is disposed of.

[M.R.Shah,J.]

satish