Gujarat High Court Case Information System Print SCR.A/403/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 403 of 2010 ============================================= ASHWINBHAI VALLABHBHAI LATHIYA C/O VALLABHBHAI S LATHIYA - Applicant(s) Versus ANIKETBEN ASHWINBHAI LATHIYA & 2 - Respondent(s) ============================================= Appearance : PARTY-IN-PERSON for Applicant(s) : 1, RULE SERVED for Respondent(s) : 1, 3, MR KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for Respondent(s) : 2, ============================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 06/04/2010 ORAL ORDER
Heard
party-in-person.
By
an order dated 23.3.2010, Mr. Ashwinbhai Vallabhbhai
Lathiya, party-in-person, was directed to avail service of a
lawyer from the panel of Gujarat State Legal Services Authority but
from the record it appears that no such application is preferred
before Gujarat State Legal Services Authority.
The
family court vide order dated 8th February, 2010, has
ordered imprisonment of the accused for non-payment of amount of
maintenance which was due from 14.10.2004 to 14.11.2008 amounting to
Rs.24,500/- which remains un-paid.
However,
in view of judgment dated 30.9.2008 passed by the Full Bench of this
Court in Criminal Reference No.2 of 2008, Rule returnable on 27th
April, 2010. Mr. Kartik Pandya, learned APP, waives service of rule
on behalf of respondent No.2.
[ANANT
S. DAVE, J .]
//smita//
Top