Gujarat High Court High Court

Palak vs This on 21 March, 2011

Gujarat High Court
Palak vs This on 21 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/531/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR TRANSFER No. 531 of 2011
 

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

 

PALAK
PRAGNESH PATWA - Applicant(s)
 

Versus
 

PRAGNESH
NARENDRABHAI PATWA - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
NEHUL L DAVE for
Applicant(s) : 1, 
RULE SERVED BY DS for Opponent(s) : 1, 
MR BK
OZA for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/03/2011 

 

 
 
ORAL
ORDER

This
application has been preferred for transferring the H.M.P. Suit No.
1223 of 2010 filed by the opponent-original respondent from the
Family Court at Ahmedabad to the Court of Civil Judge, Senior
division at Anjar-Kutch.

Learned
advocate for the applicant has contended that the applicant has to
travel approximately 6 to 7 hours for attending the proceedings of
H.M.P. Suit No. 1223 of 2010 filed by the opponent at Family Court,
Ahemadabad. Further, the applicant has four years old son and she has
been deserted by the opponent. The applicant has filed maintenance
proceedings vide Criminal Misc. Application No. 108 of 2010 before
the Judicial Magistrate, First Class, Anjar at Kutch. Keeping in mind
the fact that the applicant has four years old child and she has to
travel 6 to 7 hours from Anjar to Ahmedabad, it will be appropriate
to transfer the proceedings of H.M.P. Suit No. 1223 of 2010 filed by
the opponent-original respondent from the Family Court at Ahmedabad
to the Court of Civil Judge, Senior division at Anjar-Kutch.
Accordingly, H.M.P. Suit No. 1223 of 2010 filed by the opponent in
the Family Court at Ahmedabad shall be transferred to the Court of
Civil Judge, (Senior Division), Anjar-Kutch. The trial Court may hear
both the proceedings together. Rule is made absolute accordingly with
no order as to costs.

(K.S.JHAVERI, J.)

niru*

   

Top