1
S.B. Civil Misc. Appeal No.1198/2004
Smt. Kamla. vs. Babulal.
S.B. Civil Misc. Appeal No.1198/2004
Smt. Kamla. vs. Babulal.
Date : 8.9.2008
HON'BLE MR. PRAKASH TATIA, J.
Mr.Sandeep Saruparia, for the appellant.
– – – – –
Heard learned counsel for the appellant.
As per the facts mentioned in the impugned order
dated 25.2.2004, the application for custody of child
Roshan Lal was filed by the appellant in the trial
court which appears to be in the year 1998. At that
time, the child was of the age of 7 years. More than 10
years have passed to that and, therefore, the child is
of the age of more than 17 years. The appellant’s
application for custody was dismissed by the trial
court on 25.2.2004.
This appeal was filed on 25.5.2004 and the sole
respondent has yet not been served.
In view of the above, it appears that the claim
2
S.B. Civil Misc. Appeal No.1198/2004
Smt. Kamla. vs. Babulal.
petition itself has become infructuous and
consequently, this appeal deserves to be dismissed,
hence, dismissed.
(PRAKASH TATIA), J.
S.Phophaliya