Gujarat High Court
Shaileshbhai vs Smitaben on 9 December, 2010
Gujarat High Court Case Information System
Print
CA/15409/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 15409 of 2010
In
FIRST
APPEAL No. 4485 of 2010
=========================================================
SHAILESHBHAI
SHAMJIBHAI PANCHASARA - Petitioner(s)
Versus
SMITABEN
SHAILESHBHAI PANCHASARA - Respondent(s)
=========================================================
Appearance
:
MR
MA BUKHARI for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 09/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule
returnable on 18.1.2011.
By
way of ad-interim relief, operation and execution of the order
impugned is stayed till then on condition that the applicant pays to
the respondent the entire outstanding amount on or before 10.12.2010.
The applicant shall be released from the prison upon his depositing
outstanding amount payable by him as per the order of the Court
before the Family Court, Rajkot.
(A.L.Dave,J)
(V.M.Sahai,J)
pathan
Top