Gujarat High Court High Court

Yogeshbhai vs State on 4 October, 2010

Gujarat High Court
Yogeshbhai vs State on 4 October, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1936/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1936 of 2010
 

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


 

YOGESHBHAI
NAROTTAMBHAI PURANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SIKANDER SAIYED for Applicant(s) : 1, 
MR KARTIK PANDYA APP for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/10/2010 

 

ORAL
ORDER

The
challenge in this petition under Article 226 of the constitution of
India is the order dated 22.09.2005 passed by the learned Additional
Sessions Judge, Vadodara by which the petitioner was directed to pay
Rs.1,000/- p.m to the respondent-wife from the date of application
18.08.2001 and also to pay costs of Rs.2,000/-.

Having
heard learned advocate for the petitioner and perusing the record of
the case, the above bare minimum amount awarded to the
respondent-wife as maintenance does not require any interference by
this Court.

Accordingly,
this petition is rejected with costs of Rs.5,000/- to be paid to the
respondent-wife over and above the arrears and costs to be deposited
by the petitioner.

[Anant
S. Dave, J.]

*pvv

   

Top