Gujarat High Court High Court

Hashim vs State on 18 January, 2010

Gujarat High Court
Hashim vs State on 18 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1076/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1076 of 2009
 

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


 

HASHIM
SULEMAN MAYAT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=======================================================
Appearance : 
MR
EE SAIYED for Applicant(s) : 1, 
MR KP RAVAL APP for Respondent(s)
: 1, 
NOTICE SERVED BY DS for Respondent(s) : 2, 
None for
Respondent(s) : 3 -
4. 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 18/01/2010
 

ORAL
ORDER

Though
served, none appears for the respondent no.2-wife of the present
applicant.

Rule
returnable on 15th March, 2010. Learned A.P.P., Mr.K.P.
Raval waives service of rule on behalf of the respondent no.1-State.

There
shall be interim relief against further recovery of the arrears of
maintenance on the conditions that :-

[1] The
applicant deposits further sum of Rs.50,000/- before the Court below
within one month from today;

[2] The
applicant continues to pay monthly maintenance to the respondents
nos.2 to 4 as directed by the Court below under the impugned order;

Upon
deposit of the amount of Rs.50,000/-, the Court below shall permit
the respondent no.2 to withdraw the same through Account Payee Cheque
after due verification.

(AKIL
KURESHI,J.)

/patil

   

Top