Gujarat High Court High Court

Dharmeshbhai vs Hetal on 19 April, 2011

Gujarat High Court
Dharmeshbhai vs Hetal on 19 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   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