Gujarat High Court Case Information System
Print
SCA/7705/2010 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7705 of 2010
=========================================================
MAULIN
GIRISHCHANDRA PANDYA - Petitioner(s)
Versus
RIDDHI
W/O MAULIN G PANDYA AND D/O MAHENDRA SHANTILAL BHATT - Respondent(s)
=========================================================
Appearance
:
MR
DAIFRAZ HAVEWALLA for
Petitioner(s) : 1,
MR RAJENDRA M KAPASI for Respondent(s) : 1,
MR
YOGESH G DEV for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 02/12/2010
ORAL
ORDER
BELOW SPEAKING TO MINUTES
The
captioned note (speaking to minutes) is taken out by the original
petitioner. It is stated in the note that in third paragraph (on
first page) of the order dated 13.10.2010 while mentioning the
amount of maintenance awarded by the learned Trial Court instead of
the figure of Rs.1,500/- (Rupees One Thousand Five Hundred)
inadvertently figure of Rs.15,000/- (Rupees Fifteen Thousand) is
mentioned. Therefore, request to correct the figure of Rs.15,000/-
(Rupees Fifteen Thousand ) to Rs.1,500/- (Rupees One Thousand Five
Hundred) is made in the aforesaid note.
On
perusal of the order dated 10.5.2010 passed by the learned Trial
Court below exhibit-11, it clear comes out that the learned Trial
Court has awarded Rs.1,500/-(Rupees One Thousand Five Hundred)per
month towards maintenance. Therefore request made in the note is
granted. Paragraph No.3 (on first page) of the order dated
13.10.2010 is ordered to be corrected by substituting the figure of
Rs.15,000/- (Rupees Fifteen Thousand) by figure of Rs.1,500/-
(Rupees One Thousand Five Hundred).
It
is also pointed out in the aforesaid note (speaking to minutes) that
in the fifth line of the fourth paragraph (page two of the order)
the year 2001 ought to have been mentioned as year 2011 but due to
typographical error it is mentioned as 2001. The said error is
directed to be corrected and the year 2001 in fifth line of the
paragraph No.4 on page two of the order is directed to be corrected
by mentioning year 2011.
The
note (speaking to minutes) is disposed of.
(K.M.THAKER,J.)
Suresh*
Top