Gujarat High Court High Court

Manishbhai vs Pratinaben on 20 April, 2010

Gujarat High Court
Manishbhai vs Pratinaben on 20 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4789/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4789 of 2010
 

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

MANISHBHAI
VIJAYBHAI PATIL - Petitioner(s)
 

Versus
 

PRATINABEN
W/O MANISHBHAI VIJAYBHAI PATIL AND D/O DILIPBHAI - Respondent(s)
 

===================================== 
Appearance
: 
MR MTM HAKIM for Petitioner(s)
: 1, 
None for Respondent(s) :
1, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 20/04/2010 

 

ORAL
ORDER

1.0 Heard
learned Advocate Mr. MTM Hakim for the petitioner for sometime. The
learned advocate for the petitioner seeks permission to withdraw this
petition with a view to file a fresh application praying for
visitation rights in future.

2.0 Permission
is granted. The petition is disposed of as withdrawn.

2.1 At
the request of the learned advocate for the petitioner it is
clarified that, in future, as and when such application is filed, the
Court shall decide the same in accordance with law and without being
influenced by the order passed in this petition.

[
Ravi R. Tripathi, J. ]

hiren

   

Top