Gujarat High Court High Court

Mamta vs Heard on 19 January, 2010

Gujarat High Court
Mamta vs Heard on 19 January, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/453/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR TRANSFER No. 453 of 2009
 

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

 

MAMTA
D/O KANAIYALAL BHRAHMBHATT W/O AMAR DINESHCHANDRA RAO - Applicant(s)
 

Versus
 

AMAR
DINESHCHANDRA RAV - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RJ GOSWAMI for
Applicant(s) : 1, 
NOTICE SERVED for Opponent(s) : 1, 
MRMPSHAH
for Opponent(s) : 1, 
MS. KRUTI M SHAH for Opponent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 19/01/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr.RJ Goswami for applicant, learned Advocate Ms.
Kruti M. Shah for respondent No.1.

In
this application, applicant is praying for transfer of HMP No. 809
of 2008 from Family Court, Surat to Family Court, Ahmedabad.
Learned Advocate Ms. Shah submitted that family suit no. 809 of 2008
has already been disposed of by order dated 21st
December, 2009 by Family Court, Surat and, therefore, present
application has become infructuous. She has placed on record copy of
judgment and decree passed by Family Court Surat in said matter
which is ordered to be taken on record.

Considering
submissions made by learned Advocate Ms. Shah and also considering
judgment and order passed by Family Court, Surat in HMP No. 809 of
2008 wherein Family Court, Surat has passed judgment and decree of
restitution of conjugal rights in favour of present respondent, in
view of this subsequent development, present application has become
infructuous and hence this application is disposed of as having
become infructuous. Rule is discharged with no order as to costs.

(H.K.

Rathod,J.)

Vyas

   

Top