Gujarat High Court Case Information System
Print
SCA/3054/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3054 of 2010
=================================================
HETAL
@ DOLI DHARMESHBHAI DESAI W/O DHARMESH DOLATBHAI DESAI & 1 -
Petitioner(s)
Versus
DHARMESHBHAI
DOLATRAI DESAI - Respondent(s)
=================================================
Appearance
:
MR
DAKSHESH MEHTA for Petitioner(s) : 1 - 2.
MR SIKANDER SAIYED for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 27/04/2010
ORAL
ORDER
Learned
advocate Mr.Sikander Saiyed for the respondent places on record a
photo copy of receipt for Rs.15,000/- which he has deposited in cash
towards interim alimony of the daughter. The daughter has appeared
in Standard-XI examination, result of which is expected on or around
1st May 2010. Learned advocate Mr.Mehta for the petitioner
submitted that she will be required to incur expenses towards tuition
for Standard-XII. Adjourned to 4th May 2010. On that day,
the respondent is expected to make a good will gesture for her result
in Standard-XI examination including that of generous amount for her
tuition expenses.
The
Registry is directed to draw an account payee cheque for the above
sum of Rs.15,000/- in the name of petitioner-Hetalben Alias Doli
Dharmeshbhai Desai, and hand it over to the learned advocate for the
petitioner, on or before 30th April 2010.
(RAVI
R. TRIPATHI, J.)
karim
Top