Gujarat High Court High Court

Bharti vs Rakesh on 1 September, 2008

Gujarat High Court
Bharti vs Rakesh on 1 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10866/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10866 of 2008
 

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


 

BHARTI
RAKESH DAMIR - Petitioner(s)
 

Versus
 

RAKESH
AMARSINGH DAMIR - Respondent(s)
 

=========================================================
Appearance : 
PARTY-IN-PERSON
for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 01/09/2008 

 

 
ORAL
ORDER

It
is the contention on behalf of the applicant that learned Family
Court has not considered the income of the respondent ? husband
from private tuition running tuition classes at 208, University Plaza
in the name of Creative Academy. Hence, Notice
returnable on 30th September, 2008.

[M.R.Shah,J.]

satish

   

Top