Gujarat High Court Case Information System
Print
LPA/1263/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1263 of 2010
In
SPECIAL
CIVIL APPLICATION No. 3054 of 2010
======================================
DHARMESHBHAI
DOLATRAI DESAI - Appellant(s)
Versus
HETAL
@ DOLI DHARMESHBHAI DESAI W/O DHARMESH DOLATBHAI DESAI & 1 -
Respondent(s)
======================================
Appearance :
MR
M.P. SHAH WITH MS. KRUTI M SHAH for Appellant
MR DAKSHESH MEHTA
for Respondent Nos. 1 - 2.
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 19/04/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
1 Learned
Counsel appearing on behalf of the respondent wife submits that in
spite of the order dated 18.6.2010, the appellant is not paying sum
of Rs.7,500/- per month as maintenance by 7th day of each
month and the court’s order has not been complied with, the appeal
should be dismissed.
2 Learned
Counsel appearing on behalf of the appellant is allowed time to
file an affidavit showing therein the details of the payment of Rs.
7,500/- paid in each month after June 2000. In support of such stand,
it will be desirable that copy of the receipts be produced.
3 Post
the matter for orders on 2nd May, 2011 at 2.30 p.m.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.PARDIWALA,
J.)
pnnair
Top