Gujarat High Court High Court

Hasmitaben vs Commissioner on 27 June, 2011

Gujarat High Court
Hasmitaben vs Commissioner on 27 June, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/730/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 730 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 4044 of 2011
 

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


 

HASMITABEN
BHAVESHBHAI PRAJAPATI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT THROUGH 

 

COMMISSIONER
OF & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
ZUBIN F BHARDA for Appellant(s) : 1, 
MS. KRINA CALLA,
ASSTT.GOVERNMENT PLEADER for Respondent(s) : 1 - 2. 
UNSERVED-REFUSED
(N) for Respondent(s) : 3, 
NOTICE SERVED BY DS for Respondent(s) :
4, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

				Date
: 27/06/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
matter was discussed with petitioner wife, Mr. Bhaveshbhai Natubhai
Prajapati, respondent husband, and we also talked to the child master
Rishi, aged about 10 years. It appears that the child wants to
remain with the parents. He wants both parents should remain
together but the wife is not agreed to stay with the husband on the
main ground that he is not earning. As no amicable settlement is
reached between the parties, we intend to hear he matter on merit.
Post the matter before the Court on 29th June, 2011 within
5 cases. Appearance of parties are dispensed with.

(S.J.

Mukhopadhaya, C.J.)

(J.B.

Pardiwala, J.)

*/Mohandas

   

Top