High Court Patna High Court - Orders

Smt. Purnima Srivastava vs Dr. Ghanshyam Azad on 11 August, 2010

Patna High Court – Orders
Smt. Purnima Srivastava vs Dr. Ghanshyam Azad on 11 August, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                           FA No.7 of 2008
                      SMT. PURNIMA SRIVASTAVA
                                Versus
                        DR. GHANSHYAM AZAD
                              -----------

05. 11.08.2010. It appears that this Appeal has been filed

against the Judgment passed by the Principal

Judge, Family Court, Sitamarhi.

In view of Full Bench decision reported in

2009 (3) P.L.J.R. 990, First Appeal is not

maintainable, Misc. Appeal is maintainable which

shall be heard by a Division Bench according to

Section 19 of the Family Court Act.

In view of the above fact, the appellant is

permitted to convert this First Appeal to Misc.

Appeal and on its conversion, the same may be

placed before appropriate Bench.

Sanjeev/- (Mungeshwar Sahoo,J.)