Gujarat High Court High Court

Rushikeshkumar vs Shitalben on 26 March, 2010

Gujarat High Court
Rushikeshkumar vs Shitalben on 26 March, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/56320/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 563 of 2010
 

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

 

RUSHIKESHKUMAR
HASMUKHBHAI BAROT - Petitioner(s)
 

Versus
 

SHITALBEN
VIJAYKUMAR BRAHMBHATT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS BRAHMBHATT for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 26/03/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. B.S. Brahmbhatt for the petitioner-husband.

Learned
advocate Mr. Brahmbhatt wants some time to deposit an amount of
Rs.15,000/- towards the arrears of interim alimony. The matter is
adjourned to 5.4.2010 so as to enable the petitioner-husband to
deposit an amount of Rs.15,000/- either before the Family Court or
before this Court or to be paid in person to the respondent-wife.

Notice
returnable on 5.4.2010.

(Ravi
R. Tripathi, J.)

(karan)

   

Top