Gujarat High Court
Nitaben vs State on 28 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/12426/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12426 of 2009
=========================================================
NITABEN
MEHASHBHAI SONVANE - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
TEJAL K SHAH for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
NOTICE UNSERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 28/01/2010
ORAL
ORDER
Request
of the petitioner to transfer the pending proceedings from Baroda
Court to Family Court, Ahmedabad, cannot be granted. However,
learned Judge at Baroda is requested to expedite final disposal of
the maintenance application of the petitioner, preferably by
31.5.2010.
Disposed
of accordingly.
(Akil
Kureshi,J.)
(raghu)
Top