Gujarat High Court High Court

Salmaben vs State on 31 March, 2010

Gujarat High Court
Salmaben vs State on 31 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/655/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 655 of 2010
 

In


 

CRIMINAL
REVISION APPLICATION No. 701 of 2007
 

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

SALMABEN
YUNUSBHAI VORA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=============================================
 
Appearance : 
MR
IQBAL M MALIK for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR YV BRAHMBHATT for Respondent(s) :
2, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 31/03/2010 

 

ORAL
ORDER

Heard
learned advocate for the applicant.

The
prayer is made to fix early date of hearing of main matter i.e.
Criminal Revision Application No. 701 of 2007, but due to paucity of
time it is not possible to hear it finally. It is made clear that
pendency of above Criminal Revision Application will not preclude the
applicant from approaching the court below for executing the order
already under challenge and if any arrears of awarded amount of
maintenance, the same is to be paid by respondent herein and for the
balance amount of maintenance, it will be open for the trial court to
pass order in accordance with law.

With
the aforesaid observations, this application for early hearing is
disposed of.

[ANANT
S. DAVE, J.]

//smita//

   

Top