Gujarat High Court Case Information System
Print
CR.MA/6456/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6456 of 2010
=========================================================
NITAL
HARSHADBHAI PATEL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
MTM HAKIM for Applicant(s) : 1 - 2.
MR MAULIK NANAVATI, APP for
Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/07/2010
ORAL
ORDER
Though
in the previous order dated 23rd June, 2010, it was
recorded that as per the orders of the Family Court dated 5.2.2009,
monthly maintenance of Rs.3500/- is being paid to the wife and
children, respondent No.2-wife of the present petitioner No.1 who is
present before the Court in person stated that the husband is in
arrears of approximately of Rs.26,000/-. Counsel for the petitioner
stated that in so far as maintenance fixed under Section 125 of
Cr.P.C. is concerned, the same shall be cleared if they are in
arrears.
S.O.
4th August, 2010 to
enable the husband to deposit before the Court below arrears of
maintenance, if any, under Section 125 of Cr.P.C. which shall be
done latest by 31st July, 2010. If any amount is
deposited by the husband before the Court below, the same shall be
released in favour of the wife forthwith. Interim relief granted
earlier to continue.
(AKIL
KURESHI, J.)
(ashish)
Top