Gujarat High Court High Court

Pratikkumar vs Manali on 27 September, 2010

Gujarat High Court
Pratikkumar vs Manali on 27 September, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/503/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 503 of 2010
 

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


 

PRATIKKUMAR
BHARATBHAI RAVAL - Applicant(s)
 

Versus
 

MANALI
PRATIKKUMAR RAVAL & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
PT JASANI for
Applicant(s) : 1, 
None for Respondent(s) : 1, 
MS CM SHAH,
ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 27/09/2010 

 

 
 
ORAL
ORDER

This
Criminal Revision Application is against the interim order passed by
the Courts below namely the Trial Court as well as the Revisional
Appeal Court by which the respondent is directed to pay Rs.2,000/=
per month.

The
interim orders passed by the Courts below and awarding the amount of
compensation of Rs.2,000/= cannot be said to be contrary to law
which require any interference by this Court in exercise of powers
under Article 226 and 227 of the Constitution of India.

Considering
the above, no interference is called for. However, it will be open
for the petitioner to request the learned Magistrate to modify or
pass appropriate order after a period of three months from today and
the learned Magistrate may consider the same in accordance with law
only after the orders passed by the Courts below is complied with by
the applicant husband.

With
the aforesaid, this petition is disposed of. No order as to costs.

(Anant
S. Dave, J.)

Caroline

   

Top