Gujarat High Court High Court

Umeshbhai vs State on 14 November, 2008

Gujarat High Court
Umeshbhai vs State on 14 November, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.RA/14420/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 144 of 2008
 

With


 

CRIMINAL
REVISION APPLICATION No. 385 of 2008
 

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

 

UMESHBHAI
RAMNBHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA PAREKH for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
PRADEEP PATEL for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 14/11/2008 

 

ORAL
ORDER

1. Learned
advocate Mr.Pradeep Patel for respondent Nos.2 and 3 is present and
submits that the petitioner has not deposited the amount awarded
towards maintenance from March 2008 onwards in the trial court, as
the Record and Proceedings pending before the learned 2nd
Additional Civil Judge and J.M.F.C., Anand has already been received
by this Court.

2.
In view of the above, the petitioner is directed to deposit the
amount of maintenance from March 2008 upto December, 2008 at the rate
of Rs.1500/- per month before the Registry of this Court within a
period of three weeks from today.

3. The
matter to be listed for further hearing on 04.12.2008.

(H.B.ANTANI,J.)

Hitesh

   

Top