Gujarat High Court High Court

Shaileshbhai vs Smitaben on 9 December, 2010

Gujarat High Court
Shaileshbhai vs Smitaben on 9 December, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15409/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 15409 of 2010
 

In


 

FIRST
APPEAL No. 4485 of 2010
 

=========================================================

 

SHAILESHBHAI
SHAMJIBHAI PANCHASARA - Petitioner(s)
 

Versus
 

SMITABEN
SHAILESHBHAI PANCHASARA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA BUKHARI for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

Date
: 09/12/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule
returnable on 18.1.2011.

By
way of ad-interim relief, operation and execution of the order
impugned is stayed till then on condition that the applicant pays to
the respondent the entire outstanding amount on or before 10.12.2010.
The applicant shall be released from the prison upon his depositing
outstanding amount payable by him as per the order of the Court
before the Family Court, Rajkot.

(A.L.Dave,J)

(V.M.Sahai,J)

pathan

   

Top