Gujarat High Court Case Information System
Print
MCA/1962/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR TRANSFER No. 1962 of 2010
=========================================
BHAVNABEN
RAYJIBHAI PATEL - Applicant(s)
Versus
DILIPBHAI
MOHANBHAI DIVAKAR - Opponent(s)
=========================================
Appearance :
MS
REKHA H KAPADIA for
Applicant(s) : 1,
RULE NOT RECD BACK for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 18/08/2010
ORAL
ORDER
Learned
Advocate Ms.Kapadia for the applicant invited attention of the Court
to para-3 of order dated 03.08.2010, wherein it is mentioned that:-
the learned
Metropolitan Magistrate, Court No.2, Ahmedabad was pleased to grant
Rs.400/- as maintenance to the wife and Rs.300/- to the son… .
The sentence
shall read as under:-
the learned
Metropolitan Magistrate, Court No.2, Ahmedabad was pleased to grant
Rs.400/- as maintenance to the son and Rs.300/- to the wife… .
The next
sentence in the same para reads as under:-
Later on,
the applicant wife filed Criminal Misc.Application No.3044 of
2007 in the Family Court, Ahmedabad and the Family Court enhanced
that amount from Rs.400/- to Rs.1900/- for wife and Rs.300/- to
Rs.600/- for the son.
The sentence
shall read as under:-
Later on,
the applicant wife filed Criminal Misc.Application No.3044 of
2007 in the Family Court, Ahmedabad and the Family Court enhanced
that amount from Rs.400/- to Rs.1900/- for son and Rs.300/- to
Rs.600/- for the wife.
The speaking to
minutes is disposed of accordingly.
(Ravi R.Tripathi, J.)
*Shitole
Top