Gujarat High Court High Court

Sushmaben vs Unknown on 1 March, 2011

Gujarat High Court
Sushmaben vs Unknown on 1 March, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1837/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR DIRECTION No. 1837 of 2009
 

In


 

CIVIL
REVISION APPLICATION No. 83 of 2007
 

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

 

SUSHMABEN
RAJENDRAKUMAR JAISWAL - Applicant(s)
 

Versus
 

RAJENDRAKUMAR
RAMANLAL JAISWAL - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
GOVIND V PATEL for
Applicant(s) : 1, 
SERVED BY RPAD - (N) for Opponent(s) : 1, 
MR
NAYAN D PAREKH for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 01/03/2011 

 

 
 
ORAL
ORDER

Opponent
husband is personally present. He has stated that he bas brought
further sum of Rs.7000/- which shall be deposited by him with the
Registry of this Court by 4/3/2011. He has further stated that now
only Rs.6000/- is due and payable by the opponent to the applicant
which shall be deposited by him on or before the next date of
hearing.

Let
the opponent deposit a further sum of Rs.7000/-, which he has
brought with the registry of this Court, on or before 4/3/2011.

On
the deposit of the aforesaid amount of Rs.7000/-, it will be open
for the applicant to withdraw the same without prejudice to the
rights and contention of the applicant to claim the entire amount
and Registry is directed to pay the same to the applicant by Account
Payee Cheque on or before 8/3/2011.

The
applicant, who is personally present in the Court, has made a
grievance that even current dues are not paid, which is disputed by
the opponent.

The
applicant may produce the statement of account showing the amount
due and payable by the opponent, on the next date of hearing.
Opponent may also deposit an additional amount of Rs.1000/- with the
registry of this Court towards transportation charges to be paid to
the applicant.

In
view of the above, S.O. to 11/3/2011.

[M.R.

SHAH, J.]

rafik

   

Top