Gujarat High Court Case Information System
Print
SCA/2463/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2463 of 2009
=========================================================
KHANABHAI
KASNABHAI PARMAR - Petitioner(s)
Versus
BEENABEN
@ BALUBEN D/O DANABHAI - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1,
None
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 18/03/2009
ORAL
ORDER
Heard
Mr. N.K. Majmudar, learned counsel appearing for the petitioner.
Notice
returnable on 22nd April, 2009. Meanwhile, proceedings
pending before the learned trial court shall remain stayed. However,
it is clarified that the petitioner shall pay the amount of alimony
granted under Sec.24 of the Hindu Marriage Act from the date of the
order and also shall pay the cost awarded by the learned court of Rs.
2,000/-. The arrears shall be cleared within three months. It is
further clarified that this order is passed without prejudice to the
rights and contentions that may be raised by the respondent to get
alimony from the date of application, i.e. petition filed by her for
divorce under Sec.13 of the Act. Direct service permitted.
[C.K.
BUCH, J.]
pirzada/-
Top