Gujarat High Court
Manojbhai vs Gitaben on 27 September, 2011
Gujarat High Court Case Information System
Print
FA/184/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 184 of 2011
=========================================================
MANOJBHAI
BACHABHAI LAKHANI (MALI) - Appellant(s)
Versus
GITABEN
MANOJBEN LAKHANI D/O RAMJIBHAI DINGABHAI MALI - Defendant(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Appellant(s) : 1,
None for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 25/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. Mr.
Sanghavi for Mr. Dagli learned advocate for the appellant, states
under instruction of his client, that the appellant is ready to
deposit Rs. 5000/- towards the probable costs of the litigation and
Rs. 20,000/- towards maintenance, total Rs. 25,000/- with this
Court, if this court is inclined to consider the matter.
2. In
view of the above, Notice returnable on 16.3.2011. The appellant
shall deposit the amount of Rs. 10,000/- on or before 28.2.2011 and
remaining amount of Rs. 15,000/- on or before 11.3.2011, before this
Court. DS permitted.
(JAYANT
PATEL, J.)
(Ms.
B.M. TRIVEDI, J.)
mandora/
Top