Gujarat High Court Case Information System
Print
SCA/1047020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10470 of 2008
==========================================
REKHABEN
DILIPKUMAR VYAS - Petitioner(s)
Versus
DILIPKUMAR
BHIKHALAL VYAS - Respondent(s)
==========================================
Appearance
:
MR MTM HAKIM for Petitioner(s)
: 1,
MR MAYUR H MALKAN for Respondent(s) :
1,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 20/03/2009
ORAL
ORDER
ON SPEAKING TO MINUTES
In the order dated
30/01/2009 passed by this Court in Special Civil Application No.
10470/2008 at page no 5-paragraph no. 4-line 5, page no. 8-paragraph
no. 7-line 13 and page no. 8-paragraph no. 7-line 16 in place of the
order passed under Section 125 of the Code of Criminal Procedure
it should be read as the order passed below Exh. 5 in Hindu
Marriage Petition No. 115/2000 .
Similarly, at page no.
7-paragraph 5-line 7, in place of the order passed by the
learned Magistrate under Section 125 of the Code of Criminal
Procedure it should be read as the order passed
by the learned Civil Judge (Senior Division) below Exh. 5 in Hindu
Marriage Petition No. 115/2000 .
Registry is directed
to issue fresh order accordingly. The speaking to minutes note is
disposed of accordingly.
(M.R.
SHAH, J.)
siji
Top