Gujarat High Court
Patel vs Patel on 23 September, 2010
Gujarat High Court Case Information System
Print
SCA/8085/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8085 of 2009
=================================================
PATEL
JAYKRISHNA VISHNUBHAI - Petitioner(s)
Versus
PATEL
DAXABEN NATVARLAL - Respondent(s)
=================================================
Appearance :
MR
HARMISH K SHAH for Petitioner(s) : 1,
RULE SERVED for
Respondent(s) : 1,
MR AJAY S JAGIRDAR for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 23/09/2010
ORAL
ORDER
By
order dated 22.07.2010, this Court directed the petitioner to pay
Rs.3,000/- p.m to respondent towards maintenance against the impugned
order dated 06.04.2009 passed by the Principal Senior Civil Judge,
Vijapur by which the petitioner was directed to pay Rs.5,000/- p.m.
It
is stated at the Bar by learned advocate for the respondent that even
the amount of Rs.3,000/- p.m, as ordered by this Court, is also not
paid by the petitioner.
In
view of the above, this petition is dismissed. Rule discharged.
[Anant
S. Dave, J.]
*pvv
Top