Gujarat High Court High Court

Naib vs State on 29 August, 2011

Gujarat High Court
Naib vs State on 29 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/363/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 363 of 2011
 

 
======================================


 

NAIB
SINGH SUNDERSINGH - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

======================================
Appearance : 
MR
VM DHOTRE for the Applicant. 
MR LB DABHI, APP for Respondent
No.1. 
None for Respondent
No.2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 29/08/2011 

 

 
ORAL
ORDER

At
the request of Mr.Dhotre, learned
advocate appearing on behalf of the petitioner and so as to
enable the petitioner to deposit at least 50% of the amount of
arrears of maintenance, S.O. to 26/09/2011. Let the petitioner
deposit at least 50% of the amount of arrears of maintenance before
the learned Family Court on or before 23/09/2011. As and when such
amount is deposited by the petitioner with the learned Family Court,
it will be open for respondent No.2 to withdraw the same without any
further order from this Court.

[M.R.SHAH,J]

*dipti

   

Top