Gujarat High Court
Mukeshkumar vs Reshma on 16 October, 2008
Gujarat High Court Case Information System
Print
SCR.A/2049/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2049 of 2008
=========================================================
MUKESHKUMAR
@ BHAGVAN GOVINDRAM PAMNANI - Applicant(s)
Versus
RESHMA
@ DIVYA MUKESHKUMAR PAMNANI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
TEJAS M BAROT for
Applicant(s) : 1,
None for Respondent(s) : 1 - 2.
MR RC KODEKAR
APP for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 16/10/2008
ORAL
ORDER
Since
the order sought to be impugned in the present petition under
Articles 226 and 227 of the Constitution is not only just and
reasonable order made in the criminal revision application of the
petitioner but it only confirms an interlocutory order awarding
reasonable amount to the respondent-wife and son of the petitioner
under Section 125 of the Code of Criminal Procedure, the petition is
not entertained and dismissed in limine.
(D.H.WAGHELA,
J.)
Hitesh
Top