Gujarat High Court
Samir vs State on 6 May, 2010
Gujarat High Court Case Information System
Print
SCR.A/1536/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1536 of 2009
=========================================================
SAMIR
HAJI MUSTUFA BAJARIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MRM.IQBALASHAIKH
for Applicant(s) : 1,MR
JAPAN V DAVE for Applicant(s) : 1,
MR UA TRIVEDI, ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR MTM HAKIM for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 06/05/2010
ORAL
ORDER
Mr.
MTM Hakim learned Advocate for respondent No.2 states that after
depositing the amount of Rs.35,000/= as per the order dated
15.12.2009 passed by this Court, no further amount is paid to the
respondent and the amount is in arrears.
If
the arrears pursuant to the impugned award of maintenance is not
paid on or before 12th May, 2010, appropriate order will
be passed. S.O. to 13th May, 2010.
(Anant
S. Dave, J.)
Caroline
Top