Gujarat High Court
Monil vs The on 13 January, 2010
Gujarat High Court Case Information System
Print
CR.RA/519/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 519 of 2006
=========================================================
MONIL
VINODBHAI PATEL - Applicant(s)
Versus
THE
STATE OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ND SONGARA for
Applicant(s) : 1,MR VK SOLANKI for Applicant(s) : 1,
MR RC
KODEKAR, APP for Respondent(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 2 - 3.
MR CHETAN B RAVAL for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 13/01/2010
ORAL
ORDER
The
petitioner is directed by the Family Court to pay maintenance of
Rs.800/- to wife and Rs.400/- to the minor son.
From
the material on record, it is not possible to interfere with the
factual findings of the Court below. It is the case of the wife that
she was forced to reside separately on account of harassment by the
petitioner. Further computation of income of Rs. 3000/- per month
also seems reasonable. Apportionment of Rs. 1200/- thereof to wife
and minor son calls for no interference. Petition is dismissed. Rule
is discharged.
(Akil
Kureshi,J.)
(raghu)
Top