Gujarat High Court High Court

Archana vs Unknown on 19 September, 2008

Gujarat High Court
Archana vs Unknown on 19 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/635/2007	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

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

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

 

ARCHANA
W/O HEMENDRA MISKIN - Applicant(s)
 

Versus
 

HEMENDRAN
S/O ARJUNBHAI MISKIN - Opponent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 19/09/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Subhash G. Barot appearing on behalf of
applicant and learned advocate Mr. J.A. Adeshra appearing on behalf
of opponent.

Learned
advocate Mr. Barot has submitted that the present application is
filed by applicant under Section 23(3) of the Code of Civil
Procedure.

Considering
the submissions made by learned advocate Mr. Barot and looking to the
present roster, this Court is having the jurisdiction as assigned in
the roster for only the applications filed under Section 24 of the
Code of Civil Procedure. Except that, if any application pertains to
Section 22 or Section 23 of the Code of Civil Procedure, this Court
is not having the jurisdiction as per present roster. This matter is
not specially assigned to this Court.

Therefor,
registry is directed to verify it and place the matter before the
appropriate Court taking up subject matter.

[H.K.

RATHOD, J.]

#Dave

   

Top