Gujarat High Court Case Information System
Print
MCA/2242/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR ORDERS No. 2242 of 2005
==============================================================
HETALBEN
HIMANSHUBHAI TAILOR - Applicant(s)
Versus
HIMANSHUBHAI
MAHESHBHAI TAILOR - Opponent(s)
==============================================================
Appearance
:
MR
NIRZAR S DESAI for
Applicant(s) : 1,
MR SAMIR J DAVE for Opponent(s) :
1,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 27/12/2005
ORAL
ORDER
The
present application is filed by Hetalben Himanshubhai Tailor, the
original defendant in Hindu Marriage Petition (HMP) No.405 of 2005
filed in the Court of the learned Civil Judge (Senior Division),
Vadodara. The present application is filed
for transfer of the said HMP to the Family Court at Ahmedabad. On
the last occasion the learned advocates prayed for time to explore
the possibility of an amicable settlement.
2. The
learned advocates report that sincere
attempts put by the learned advocates for the respective parties have
achieved the result, the parties have settled the matter. Mr.Nirzar
S. Desai, the learned advocate for the applicant herein, on
instructions from his client, who is
present in the Court, seeks permission to withdraw this Misc. Civil
Application as the respondent has agreed to go to the place of the
applicant and bring her back to her matrimonial home on 17th
January 2006. It is also agreed between the parties that thereafter
the respondent will withdraw the aforesaid HMP No.405 of 2005.
3. Permission
as prayed for is granted. The Misc. Civil Application is disposed of
as withdrawn. Liberty is reserved in favour of the applicant to
revive this application in case of difficulty. Rule is discharged
with no order as to costs.
(RAVI
R. TRIPATHI, J.)
karim
Top