Gujarat High Court High Court

Shashikant vs State on 26 August, 2011

Gujarat High Court
Shashikant vs State on 26 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2373/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2373 of 2010
 

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


 

SHASHIKANT
VALJIBHAI PATEL - Applicant
 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

======================================
Appearance
: 
MR
GONDALIA FOR M/S
S G ASSOCIATES for the Applicant. MR K.P.RAWAL, APP for Respondent(s)
: 1, 
None for Respondent(s) : 2 -
3. 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 01/12/2010 

 

ORAL
ORDER

1. Mr.Gondalia,
learned advocate appearing on behalf of the petitioner has stated at
the bar that without prejudice to the rights and contentions of the
petitioner in the main petition, the petitioner is ready and willing
to deposit entire amount due and payable towards maintenance of his
Son- Dhaval, as per order of interim maintenance passed by the
learned Family Court, confirmed by this Court in Special Criminal
Application No.787 of 2010 and another cognate Special Criminal
Application, within a period of two weeks from today. However, he has
requested to release the petitioner on bail so that he can get out
of the Jail and manage for the funds from his relatives.

2. Under
the instruction received from the petitioner, learned advocate
appearing on behalf of the petitioner has submitted that entire
amount due and payable towards maintenance of his Son- Dhaval as per
order of interim maintenance passed by learned Family Court, shall be
deposited before Family Court within a period of two weeks from
today. Hence, S.O. to 20th December,2010.

3. In
the meantime, the petitioner be released on bail executing a personal
bond of Rs.5,000/- and with one surety of like amount before the Jail
Authority, so as to enable the petitioner to deposit the aforesaid
amount due and payable towards maintenance of his Son- Dhaval, as
per order of interim maintenance passed by learned Family Court,
Rajkot. On the next date of hearing, the petitioner to produce copy
of the Receipt with respect to deposit of the entire amount of
maintenance, as stated hereinabove.

Direct
service is permitted.

[M.R.SHAH,J]

*dipti

   

Top