Gujarat High Court Case Information System
Print
MCA/2335/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2335 of 2010
======================================
PANNABEN
W/O PARESHKUMAR HIMMATLAL SONI
Versus
PARESHKUMAR
HIMMATLAL SONI
======================================
Appearance :
MR
DM DEVNANI for the Applicant
MR DAIFRAZ HAVEWALLA for the
respondent
======================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/11/2010
ORAL
ORDER
Rule.
Mr Havewalla waives service of notice of Rule. With the consent of
the parties, the matter is taken up for final hearing.
Looking
to the fact that the applicant is residing at Dakor, the proceedings
i.e. HMP No.7 of 2010 pending before the learned Principal Civil
Judge (SD), Bharuch is ordered to be transferred to Nadiad. It is
made clear that looking to the inconvenience caused to the applicant
that the proceedings are ordered to be transferred. However, if
learned counsel for the respondent makes a request, both the
proceedings maybe kept on the same day so that it will be convenient
for the respondent to attend both the proceedings on a single day.
The request is considered to be just and proper. As and when the
applicant makes an application for fixing both matters i.e. HMP No.7
of 2010 and Criminal Misc. Application No.12 of 2009 on same day, the
courts below will consider the said request and fix both the matters
on the same day.
With
the aforesaid observations the application is disposed of.
(K.S.Jhaveri,
J.)
*mohd
Top