Gujarat High Court High Court

Rajendrasinh vs Rupalben on 9 April, 2010

Gujarat High Court
Rajendrasinh vs Rupalben on 9 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4126/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4126 of 2010
 

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

RAJENDRASINH
MAHOBATSINH DODIYA & 2 - Petitioner(s)
 

Versus
 

RUPALBEN
@ RUPABEN D/O BHAGWANBHAI RAYSANGBHAI GOHIL AND W/O - Respondent(s)
 

=================================================
 
Appearance
: 
Mr.PERCY
KAVINA, SENIOR ADVOCATE WITH Mr.VIJAY N RAVAL for Petitioner(s) : 1 -
3. 
MR.M.P. SHAH for Respondent(s) : 1, 
MS. KRUTI M SHAH for
Respondent(s) : 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 09/04/2010 

 

 
ORAL
ORDER

Learned
senior advocate Mr.Percy Kavina appearing with learned advocate
Mr.Vijay Raval for the petitioner places on record a proposal signed
by petitioner no.2 and undertakes to this Court that the premises
mentioned in clause (c) will be made ready so as to see that the
respondent can occupy the same on or after 15,04.2010 at any time.
The respondent is present in the court along with child. The learned
advocate representing the respondent suggested that let this be on
trial basis, For the present respondent no.2 to occupy the place
which is mentioned in clause 6 for a period of two months. The matter
is adjourned to 17.06.2010.

The
aforesaid arrangement is sought to be worked out so as to see that
the child of petitioner no.1 and the respondent gets better
treatment. The child will be required to be taken for physiotherapy
treatment at the address mentioned in clause (b). Petitioner no.1
shall see that the child is taken for the same and in the event it is
not possible fro petitioner no.1 he shall make similar arrangement
for the same.

The
learned advocates insist that the matter be treated as part heard.
It will be open for the learned advocates to request for the same to
the Hon’ble the Chief Justice.

(RAVI
R. TRIPATHI, J.)

karim

   

Top