Gujarat High Court High Court

Pooja vs Abhishek on 18 March, 2010

Gujarat High Court
Pooja vs Abhishek on 18 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2429/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2429 of 2009
 

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


 

POOJA
ABHISHEK GOYAL, NEE POOJA ASHOK GUPTA - Applicant(s)
 

Versus
 

ABHISHEK
ASHWINI GOYAL & 5 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
TS NANAVATI for
Applicant(s) : 1, 
MS ANUJA S NANAVATI for Respondent(s) : 1 -
5. 
Mr Kartik Pandya, Addl.PUBLIC PROSECUTOR for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/03/2010 

 

 
 
ORAL
ORDER

Heard
the learned Advocates for the parties.

A
statement is made by the learned Counsel appearing for the
respondent-husband in the presence of the father of the
respondent-husband that an amount of Rs.30,000/- (Rs. Thirty thousand
only) being the first instalment of arrears will be handed over to
the learned Advocate for the petitioner-wife herein on Monday, 22nd
March, 2010. S.O to 23rd March, 2010.

[ANANT S DAVE J.]

msp

   

Top