Gujarat High Court
Deepalika vs Ketankumar on 17 July, 2008
Gujarat High Court Case Information System
Print
CA/806920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8069 of 2008
In
FIRST
APPEAL No. 3783 of 2007
=========================================================
DEEPALIKA
KETANKUMAR PATEL - Petitioner(s)
Versus
KETANKUMAR
BHARATBHAI PATEL - Respondent(s)
=========================================================
Appearance
:
SHRIKAR
H BHATT for
Petitioner(s) : 1,
MR
JV JAPEE for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/07/2008
ORAL
ORDER
The
applicant has prayed to fix the appeal for final hearing. In view of
the enactment of the provisions of Gujarat Civil Courts Act, 2005
with effect from 9th May 2005, the appeals have been
transferred to the District Court. Therefore no orders are required
to be passed in this application. This application stands disposed
of.
[K.S.
JHAVERI, J.]
ar
Top