Gujarat High Court High Court

Umaben vs Mr.Mrugen on 12 May, 2011

Gujarat High Court
Umaben vs Mr.Mrugen on 12 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/401/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR TRANSFER No. 401 of 2011
 

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


 

UMABEN
KETANKUMAR LAKHTARIYA C/O HARESHKUMAR C VARSADA - Applicant
 

Versus
 

KETANKUMAR
ROHITBHAI LAKHTARIYA - Opponent
 

======================================
Appearance : 
MR
MRUGEN K PUROHIT for the Applicant. 
RULE SERVED for the
Opponent. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 05/05/2011 

 

 
ORAL
ORDER

1. Mr.Mrugen
Purohit, learned advocate appearing on behalf of the applicant has
submitted that as such number of HMP Suit pending in the Family
Court, Ahmedabad is HMP Suit No.1193/2010. However, by mistake in the
certified copy, it was mentioned as HMP Suit No.1193/2009. He has
stated at the bar that to correct the number in the certified copy,
an application was submitted and learned Family Court, Ahmedabad has
issued Notice in the said application and has fixed hearing of the
said application on 27th June,2011.

2. At
the outset, it is required to be noted that as such on verifying the
record of the case itself, learned Family Court could have directed
to correct the HMP Suit Number accordingly and for that, application
is not required to be fixed for hearing.

3. Under
the circumstances, S.O. to 15th
June,2011. Family Court, Ahmedabad is hereby directed to verify
record of the case and make necessary correction in the certified
copy of the HMP Suit filed by the respondent herein and direct the
Registry to issue fresh certified copy of the said HMP Suit
accordingly on or before aforesaid returnable date.

Direct
service is permitted.

[M.R.SHAH,J]

*dipti

   

Top