SCA/5224/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 5224 of 2008 ========================================= ANIRUDDH NATVARLAL DALWADI @ RAJPUT - Petitioner(s) Versus BHAKTI W/O ANIRUDDH DALWADI @ RAJPUT D/O PRAFULBHAI - Respondent(s) ========================================= Appearance : MR SP MAJMUDAR for Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1, None for Respondent(s) : 1, ========================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 20/06/2008 ORAL ORDER
1. Mr.
S.P. Majmudar, learned advocate has tendered the draft amendment. The
same is allowed. The petitioner is directed to carry out the
amendment on or before 23.6.2008. After making written submission
with regard to impugned order, the Mr. Majmudar, learned advocate has
stated that the petitioner is ready to deposit, without prejudice to
the contention in the petition, Rs.15,000/- and in that view of the
matter as well as upon considering the annexure sought to be produced
on record by virtue of draft amendment, notice may be issued on
respondents, so that appropriate order after hearing the respondents
and upon considering the documents attached to the draft amendment,
may be passed.
2. On
condition that the petitioner shall deposit an amount of Rs.15,000/-
on or before 26.6.2008, NOTICE may be issued, returnable on
8.7.2008. The amount so deposited will be adjustable towards
the amount directed to be paid by virtue of impugned order dated
6.1.2007 and the payment of the said amount of Rs.15000/-, the
implementation of the said order dated 6.11.2007 may not be insisted
upon until 8.7.2008. Direct service is permitted.
(K.M.THAKER,J.)
ynvyas