Gujarat High Court High Court

Archana vs Hemendran on 31 July, 2008

Gujarat High Court
Archana vs Hemendran on 31 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6274/2007	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 6274 of 2007
 

In


 

MISC.CIVIL
APPLICATION - FOR TRANSFER No. 635 of 2007
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE M.R. SHAH
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be  circulated to the civil judge ?
		
	

 

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

 

ARCHANA
W/O HEMENDRA MISKIN - Petitioner(s)
 

Versus
 

HEMENDRAN
S/O ARJUNBHAI MISKIN - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.SUBHASH
G BAROT for
Petitioner(s) : 1, 
MR JA ADESHRA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 31/07/2008 

 

ORAL
JUDGMENT

RULE.

Mr.J.A. Adeshra, learned advocate waives the service of notice of
admission on behalf of the respondent.

Present
petition is filed by the petitioner wife to amend Misc.Civil
Application No.635 of 2007 for treating the said application under
sec.23(3) of the Code of Civil Procedure instead of under sec.24 of
the Code of Civil Procedure.

Mr.Adeshra,
learned advocate appearing on behalf of the respondent has submitted
that such an application would not be maintainable.

Having
heard the learned advocate appearing on behalf of the respective
parties and in the facts and circumstances of the case, without
prejudice to the rights and contentions of the respective parties
with respect to the maintainability of the application, present
petition is allowed and the petitioner is permitted to amend
Misc.Civil Application NO.635 of 2007 and the said application be
treated to have been filed under sec.23(3) of the Code of Civil
Procedure instead of under sec.24 of the Code of Civil Procedure.
Necessary amendment be carried out within a week from today. Rule is
made absolute accordingly. No costs.

[M.R.

SHAH, J.]

rafik

   

Top