Gujarat High Court Case Information System
Print
CR.RA/101/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 101 of 2011
=========================================================
HIMAT
BHOJABHAI BORICHA - Applicant(s)
Versus
MADHUBEN
HIMAT BORICHA - Respondent(s)
=========================================================
Appearance
:
MR
ANILKUMAR D MARU for
Applicant(s) : 1,
None for Respondent(s) : 1,
Mr.L.R.Pujari,
APP for
Respondent(s):2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 11/05/2011
ORAL
ORDER
This application is filed praying for quashing and setting
aside the orders dated 15.6.2009 passed by 8th Additional Senior
Civil Judge and J.M.F.C., Bhavnagar, dated 6.2.2010 passed by Second
Additional Senior Civil Judge and J.M.F.C., Bhavnagar and dated
20.1.2011 passed by Additional District and Sessions Judge,
Bhavnagar.
Heard
learned advocate for the appellant and learned APP Mr.Pujari for the
State.
This
Court has gone through the order passed by the trial Court as well as
by the Sessions Court. As far as the legal position is concerned, the
main order passed by the trial Court is confirmed by the Sessions
Court, then the second revision is not tenable before this Court.
Even otherwise, on merits also, this Court has gone through the order
passed by both the Courts below and taking into consideration the
monthly amount of maintenance, I find no reason to interfere with the
findings of the trial Court as no illegality or perverseness is found
in the order passed by both the Courts below. Hence, this application
is summarily dismissed.
(
M.D.Shah, J )
srilatha
Top