Gujarat High Court Case Information System
Print
FA/4179/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4179 of 2009
To
FIRST
APPEAL No. 4180 of 2009
=========================================================
SAJID
YAKUB PATEL - Appellant(s)
Versus
SAYEEDABEN
D/O. MOHAMMAD MASTER (PATEL) - Defendant(s)
=========================================================
Appearance
:
MR
LR PATHAN for
Appellant(s) : 1,MR MA SAPA for Appellant(s) : 1,
MR VIVEK N
MAPARA for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 18/06/2010
COMMON
ORAL ORDER
Mr.
Sapa learned advocate is present. He appears with Mr. Pathan learned
advocate for the appellant. The respondent No. 1-party in person
Sayeedaben is present. She has submitted that her advocate Mr. Vivek
N. Mapara is unwell today and has filed sick-note. She has requested
for adjournment and time atleast until 15th July 2010. She
also submitted that at present the custody of the child is with her.
She submitted that child Danish is nine years old and studying in 3rd
Standard (English Medium). She also submitted that she is presently
staying with her parents and both of them are retired teachers who
are getting pension and she has also received certain amounts as a
result of the proceedings under Section 125 of the Criminal Procedure
Code.
In
so far as her request for adjournment is concerned, Mr. Sapa learned
advocate for the applicant has no objection if the request is granted
and appeals are adjourned to any date beyond 15th July
2010.
Hence,
S.O. to 16th July 2010.
(K.M.THAKER,J.)
Suresh*
Top