Gujarat High Court Case Information System
Print
CR.RA/162/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 162 of 2009
=========================================================
PARMESHVAR
DEVRAM SONVANE - Applicant(s)
Versus
PREMILABEN
PARMESHVAR SONVANE & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SUNIL K SHAH for
Applicant(s) : 1,
UNSERVED-REFUSED (N) for Respondent(s) : 1 -
2.
PUBLIC PROSECUTOR for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 02/02/2010
ORAL
ORDER
Learned
advocate for the petitioner stated that two applications regarding
maintenance of wife are pending before the Family Court, Surat. One
is filed by wife seeking enhancement of the maintenance and other is
filed by husband contending that wife is not entitled to the
maintenance. The request of the counsel is that these applications be
disposed of expeditiously.
Request
is granted.
Family
Court, Surat is requested to dispose of these pending applications as
early as possible preferably before 31st
May, 2010.
In
view of the above directions, this petition is not pressed. Disposed
of accordingly. Notice is discharged.
(Akil
Kureshi, J.)
menon
Top