Gujarat High Court
Kishorbhai vs State on 11 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/1683/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1683 of 2011
=========================================================
KISHORBHAI
HAKABHAI DANIDHARIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
PRATIK Y JASANI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/07/2011
ORAL
ORDER
At
the request of Mr.Jasani, learned
advocate appearing on behalf of the petitioner, so as to enable the
petitioner to deposit at least 50% amount of the arrears of
maintenance as ordered by the learned Family Court, Rajkot, before
the Family Court, Rajkot, S.O. to 19th July, 2011.
[M.R.
SHAH, J.]
rafik
Top