Gujarat High Court High Court

Appearance : vs Mr Daifraz Havewalla For The on 29 November, 2010

Gujarat High Court
Appearance : vs Mr Daifraz Havewalla For The on 29 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2335/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 2335 of 2010
 

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


 

PANNABEN
W/O PARESHKUMAR HIMMATLAL SONI 

 

Versus
 

PARESHKUMAR
HIMMATLAL SONI 

 

======================================
 
Appearance : 
MR
DM DEVNANI for the Applicant 
MR DAIFRAZ HAVEWALLA for the
respondent  
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 29/11/2010 

 

ORAL
ORDER

Rule.

Mr Havewalla waives service of notice of Rule. With the consent of
the parties, the matter is taken up for final hearing.

Looking
to the fact that the applicant is residing at Dakor, the proceedings
i.e. HMP No.7 of 2010 pending before the learned Principal Civil
Judge (SD), Bharuch is ordered to be transferred to Nadiad. It is
made clear that looking to the inconvenience caused to the applicant
that the proceedings are ordered to be transferred. However, if
learned counsel for the respondent makes a request, both the
proceedings maybe kept on the same day so that it will be convenient
for the respondent to attend both the proceedings on a single day.
The request is considered to be just and proper. As and when the
applicant makes an application for fixing both matters i.e. HMP No.7
of 2010 and Criminal Misc. Application No.12 of 2009 on same day, the
courts below will consider the said request and fix both the matters
on the same day.

With
the aforesaid observations the application is disposed of.

(K.S.Jhaveri,
J.)

*mohd

   

Top