Gujarat High Court Case Information System
Print
LPA/730/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 730 of 2011
In
SPECIAL
CIVIL APPLICATION No. 4044 of 2011
=========================================
HASMITABEN
BHAVESHBHAI PRAJAPATI - Appellant(s)
Versus
STATE
OF GUJARAT THROUGH
COMMISSIONER
OF & 3 - Respondent(s)
=========================================
Appearance :
MR
ZUBIN F BHARDA for Appellant(s) : 1,
MS. KRINA CALLA,
ASSTT.GOVERNMENT PLEADER for Respondent(s) : 1 - 2.
UNSERVED-REFUSED
(N) for Respondent(s) : 3,
NOTICE SERVED BY DS for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 27/06/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
matter was discussed with petitioner wife, Mr. Bhaveshbhai Natubhai
Prajapati, respondent husband, and we also talked to the child master
Rishi, aged about 10 years. It appears that the child wants to
remain with the parents. He wants both parents should remain
together but the wife is not agreed to stay with the husband on the
main ground that he is not earning. As no amicable settlement is
reached between the parties, we intend to hear he matter on merit.
Post the matter before the Court on 29th June, 2011 within
5 cases. Appearance of parties are dispensed with.
(S.J.
Mukhopadhaya, C.J.)
(J.B.
Pardiwala, J.)
*/Mohandas
Top