Gujarat High Court Case Information System
Print
LPA/2516/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2516 of 2010
In
SPECIAL CIVIL APPLICATION No. 10714 of 2009
With
CIVIL
APPLICATION No. 13009 of 2010
In
LETTERS PATENT APPEAL No. 2516 of 2010
=========================================================
NILAY
NIRANJANKUMAR DALAL - Appellant(s)
Versus
NEHA
NILAY DALAL D/O CHANDRESH SANMUKHRAI THAKER - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Appellant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 29/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
The
appellant, an Engineer, is the husband of the first respondent. He is
also a father of a son.
The
learned Judge, Family Court No.2, Ahmedabad, passed order more than
one and a half years back under Section 24 of the Hindu Marriage Act
to pay maintenance in favour of the wife (Rs.10,000=00 per month) and
his son (Rs.5,000=00 per month). For about one and a half years the
amount was not paid and the total amount came to about Rs.4 lakhs. He
even did not show his willingness to pay even half of the arrears
i.e. about Rs.2 lakhs. Taking into consideration the attitude of the
appellant-husband, who is an Engineer, the learned Judge, Family
Court, refused to grant any further relief, which was also affirmed
by the learned Single Judge.
We
heard learned counsel for the parties. We find no ground to interfere
with the said order. The Letters Patent Appeal and the Civil
Application are dismissed. No cost.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top