Gujarat High Court High Court

Jaiminiben vs Bharatkumar on 14 August, 2008

Gujarat High Court
Jaiminiben vs Bharatkumar on 14 August, 2008
Author: C.K.Buch,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8890/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 8890 of 2008
 

In


 

SECOND
APPEAL No. 152 of 2006
 

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

 

JAIMINIBEN
BHARATKUMAR PATEL D/O BABULAL MANEKLAL PATEL - Petitioner(s)
 

Versus
 

BHARATKUMAR
PRABHUDAS PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KN PATEL for
Petitioner(s) : 1, 
MR KV SHELAT for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	

 

 
 


 

Date
: 14/08/2008 

 

 
 
ORAL
ORDER

Without
entering into controversy as to the amount required to be paid as
arrears of maintenance to applicant-org. opponent by the
opponent-org. appellant, the amount already deposited with the
Registry of this Court by the opponent ? org. appellant can be paid
without prejudice to the rights and contentions of the appellant to
the applicant-org. opponent. At present Rs.60,000/- is lying with
the Registry and therefore the Registry is directed to pay
Rs.50,000/- (Rupees Fifty Thousand Only) by Account Payee Cheque
issued in favour of applicant ? org. opponent- Jaiminiben
Bharatkumar Patel. The applicant shall see that from the amount of
Rs.50,000/-, Rs.20,000/- is paid to her daughter-Amiben Bharatkumar
Patel. This would be arrangement between applicant wife and her
daughter Amiben.

On
the next date of hearing learned Counsel for the parties shall also
intimate the Court about the amount lying with the District Court, if
any, so that the further order of disbursement of the amount can be
passed by this Court.

For
this purpose, the matter is now adjourned to 11th
September, 2008. To be listed in First Board.

(C.K.BUCH,
J.)

sompura

   

Top