Gujarat High Court Case Information System
Print
MCA/2569/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR REVIEW No. 2569 of 2010
In
CIVIL
APPLICATION No. 5486 of 2009
In
SPECIAL
CIVIL APPLICATION No. 8137 of 2008
=========================================================
RAKESH
AMARSINH DAMIR - Applicant(s)
Versus
BHARTI
RAKESH DAMIR - Opponent(s)
=========================================================
Appearance
:
MR
HORMAZ B SHETHNA for
Applicant(s) : 1,
PARTY-IN-PERSON for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date : 01/03/2011
ORAL
ORDER
As
per the order dated 25.02.2011, the respondent-wife (who appears as
party-in-person) was to file the affidavit containing the statement
that the intimation about her request to take up the petition for
hearing on priority was not conveyed to the learned advocate for the
applicant. Today, the respondent-wife (who appears as
party-in-person) sought to tender an affidavit which was beyond what
was observed in the order dated 25.02.2011 and that therefore, the
said affidavit is not taken on record today. Since the
respondent-wife (who appears as party-in-person) has stated that she
would file appropriate affidavit as per the order dated 25.02.2011,
the matter is adjourned to 04.03.2011 at 4:45 p.m
to enable the respondent-wife to file the affidavit. Today, the
respondent-wife has concluded her submission and Mr.Shethna, learned
advocate had made his rejoinder a well.
(K.M.
Thaker, J.)
rakesh/
Top