Gujarat High Court
Sonalben vs Nimesh on 15 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/1334/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1334 of 2010
=========================================================
SONALBEN
NIMESH MATATHA - Applicant(s)
Versus
NIMESH
HIRCHANDBHAI MARATHA - Respondent(s)
=========================================================
Appearance
:
MS.
JR ACHARYA for
Applicant(s) : 1,
None for Respondent(s) : 1,
MR RC KODEKAR, APP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/02/2010
ORAL
ORDER
Petitioner
wife is facing divorce proceedings filed by respondent No.1 husband
at Ahmedabad. She wants the proceedings to be transferred to Surat.
This request is sought to be sustained only on the ground that
petitioner is serving at Surat, therefore, it is inconvenient for her
to attend the Court at Ahmedabad.
Only
on this ground that there being anything further, request cannot be
accepted. Petition is dismissed.
(Akil
Kureshi, J.)
menon
Top