Gujarat High Court Case Information System
Print
SCA/27/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 27 of 2007
=========================================================
JESHURUN
GEORGE CHRISTIAN. - Petitioner(s)
Versus
SHIMSHAY
SHRISHCHANDRA PARMAR - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.MEHTA
Date
: 08/01/2007
ORAL
ORDER
Jeshurun
George Christian, petitioner, has filed this petition with a prayer
that this Court may be pleased to quash and set aside the impugned
judgment and order dated 17.11.2006 passed by the learned Family
Judge, Court No.4, Ahmedabad in Family Suit No.328 of 2003 ? order
passed below Exh.22, directing the petitioner to pay interim alimony
of Rs.2,500/- to the respondent over and above a sum of Rs.3,000/-
which she is received by way of maintenance under Section 125 of the
Code of Criminal Procedure, by terming the same to be illegal,
exorbitant, arbitrary, high handed, unjust and bad in law. The
petition is filed on 26.12.2006.
I
have heard Mr.Zubin Bharda, learned advocate for the petitioner.
Before issuing notice, this Court wants to make it clear that this
Court will not interfere with the order of the interim alimony
granted by the learned Judge. However this notice has only been
issued for the purpose of giving some direction to the learned Judge
to decide the matter.
Hence,
Notice returnable on 15th January, 2007. Direct service is
permitted.
(
K.M. MEHTA, J. )
syed/
Top