Gujarat High Court High Court

Chetanaben vs Unknown on 4 May, 2011

Gujarat High Court
Chetanaben vs Unknown on 4 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1291/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR TRANSFER No. 1291 of 2011
 

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


 

CHETANABEN
VINODBHAI KAHAR - Applicant(s)
 

Versus
 

VINODBHAI
GOKULBHAI KAHAR - Opponent(s)
 

=========================================
 
Appearance : 
HL
PATEL ADVOCATES for
Applicant(s) : 1, 
None for Opponent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 04/05/2011 

 

ORAL
ORDER

1. The
present application under Section 24 of the Code of Civil Procedure
has been preferred by the applicant-wife for an appropriate order to
transfer H.M.P. No. 10/2011 pending in the Court of learned 5th
Additional Senior Civil Judge, Himatnagar, Sabarkantha to the
competent Court of Vadodara District.

2. Today
when the present application is taken up for hearing, Ms. Jyoti
Mehta, learned advocate appearing for H.L. Patel Advocates has stated
at the bar that as H.M.P. No. 10/2011, which was sought to be
transferred to the Vadodara Court, itself is withdrawn by the
opponent, the present application has become infructuous. She has
produced on record the withdrawal purshis of H.M.P. No. 10/2011
submitted by the opponent herein before the learned trial Court,
which is directed to be taken on record. In view of the above, the
present application is dismissed as having become infructuous.

(M.R.

SHAH, J.)

siji

   

Top