Gujarat High Court High Court

Shabnambanu vs Salim on 9 July, 2010

Gujarat High Court
Shabnambanu vs Salim on 9 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/608/2009	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 608 of 2009
 

In
SPECIAL CRIMINAL APPLICATION No. 890 of 2008
 

With


 

CRIMINAL
MISC.APPLICATION No. 12593 of 2008
 

In
SPECIAL CRIMINAL APPLICATION No. 890 of
2008 
 
=================================================


 

SHABNAMBANU
SALIMBHAI SHAIKH - Applicant(s)
 

Versus
 

SALIM
MUJIBHUSAIN SHAIKH & 3 - Respondent(s)
 

================================================= 
Appearance
: 
MR
VA MANSURI for Applicant(s) : 1, 
MR HASHIM QURESHI for
Respondent(s) : 1, 
MRS. KRINA CALLA APP for Respondent(s) :
2, 
None for Respondent(s) : 3 -
4. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 09/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Counsel
appearing on behalf of the petitioners while submitted that he was
not present when the earlier order was passed by this Court also
contended that the petitioner (husband) is ready to keep the 3rd
respondent (wife) and son along with him. It is stated that the
petitioner is ready to pay a certain amount to 3rd
respondent (wife) and son, but Rs.15,000/- will be too much to pay
for the present.

Having
heard counsel appearing on behalf of the petitioner (husband) and 3rd
respondent (wife), we modify the order dated 17.09.2008 and ask the
petitioner (husband) to pay a sum of Rs.2,500/- each (total
Rs.5,000/-) for the wife and son within three weeks, failing which,
Court will initiate contempt proceedings for violation of this order.
The order passed in Special Criminal Application No.890 of 2008 or
in this case shall not stand in the way of the petitioner (husband)
and 3rd respondent (wife) to live together along with
their son. In view of the order passed in Misc. Criminal Application
No.12593 of 2008, no further order is required to be passed in Misc.
Criminal Application No.608 of 2009. Both the cases stand disposed
of accordingly.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top