Gujarat High Court High Court

Deepalika vs Ketankumar on 17 July, 2008

Gujarat High Court
Deepalika vs Ketankumar on 17 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/806920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 8069 of 2008
 

In


 

FIRST
APPEAL No. 3783 of 2007
 

 
 
=========================================================

 

DEEPALIKA
KETANKUMAR PATEL - Petitioner(s)
 

Versus
 

KETANKUMAR
BHARATBHAI PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
SHRIKAR
H BHATT for
Petitioner(s) : 1, 
MR
JV JAPEE for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 17/07/2008 

 

 
 
ORAL
ORDER

The
applicant has prayed to fix the appeal for final hearing. In view of
the enactment of the provisions of Gujarat Civil Courts Act, 2005
with effect from 9th May 2005, the appeals have been
transferred to the District Court. Therefore no orders are required
to be passed in this application. This application stands disposed
of.

[K.S.

JHAVERI, J.]

ar

   

Top