Gujarat High Court Case Information System
Print
FA/234220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2342 of 2008
==================================================
JALPA
RAMESHCHANDRA TRIVEDI - Appellant
Versus
AMIT
K THAKER - Defendant
==================================================Appearance
:
MR PT JASANI for the Appellant.
MR HASIT DILIP DAVE for the
Defendant.
==================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 08/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
Heard
learned Advocate Mr. P. T. Jasani for the appellant. Learned
Advocate Mr. Jasani submitted that the appellant would like to amend
the memo of the appeal challenging the decree of dissolution of
marriage passed by the lower Court and denying the maintenance. The
proposed amendment is tendered today. The same is taken on record.
The learned Counsel appearing for the other side has no objection, if
the amendment, as prayed for is allowed. Therefore, the same is
allowed. Necessary amendment be carried out at the earliest
preferably within a week.
Registry
shall now list the appeal for admission hearing on 17th
September, 2008. To be listed on First Board.
[C.
K. BUCH, J.] [H. B. ANTANI, J.]
/shamnath
Top