Gujarat High Court Case Information System
Print
SCR.A/1076/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1076 of 2009
=======================================================
HASHIM
SULEMAN MAYAT - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=======================================================
Appearance :
MR
EE SAIYED for Applicant(s) : 1,
MR KP RAVAL APP for Respondent(s)
: 1,
NOTICE SERVED BY DS for Respondent(s) : 2,
None for
Respondent(s) : 3 -
4.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/01/2010
ORAL
ORDER
Though
served, none appears for the respondent no.2-wife of the present
applicant.
Rule
returnable on 15th March, 2010. Learned A.P.P., Mr.K.P.
Raval waives service of rule on behalf of the respondent no.1-State.
There
shall be interim relief against further recovery of the arrears of
maintenance on the conditions that :-
[1] The
applicant deposits further sum of Rs.50,000/- before the Court below
within one month from today;
[2] The
applicant continues to pay monthly maintenance to the respondents
nos.2 to 4 as directed by the Court below under the impugned order;
Upon
deposit of the amount of Rs.50,000/-, the Court below shall permit
the respondent no.2 to withdraw the same through Account Payee Cheque
after due verification.
(AKIL
KURESHI,J.)
/patil
Top