Gujarat High Court High Court

Neha vs Tapasvi on 22 July, 2010

Gujarat High Court
Neha vs Tapasvi on 22 July, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/138/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 138 of 2010
 

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


 

NEHA
D/O BHADRESH BHAGWATIPRASAD BAROT W/O TAPASVI V RAO - Petitioner(s)
 

Versus
 

TAPASVI
VIKRAMKUMAR RAO - Respondent(s)
 

=================================================
 
Appearance : 
MS
PRIYANKA  JAPEE for MR JV JAPEE for Petitioner(s) : 1, 
NOTICE
SERVED for Respondent(s) : 1, 
MR CB DASTOOR for Respondent(s) :
1, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 22/07/2010 

 

ORAL
ORDER

At the joint
request of the learned advocates for the parties and in view of the
undertaking filed by the petitioner-wife before the Family Court,
Ahmedabad that in case if she wants to go to abroad, she would take
necessary permission of the court, this petition challenging the
interim order below Exh.5 passed by the learned Judge, Family Court,
Ahmedabad in H.M.P. No.1511 of 2009 has become otiose. However, the
parties are directed to act as per the undertaking that is filed in
the Family Court, Ahmedabad.

Considering
the nature of the dispute between the parties, it is expected of the
Family Court, Ahmedabad to dispose of the H.M.P. No.151 of 2009 as
expeditiously as possible.

With the
aforesaid direction, this petition stands disposed of.

Notice
discharged. Ad-interim relief granted earlier stands vacated
forthwith.

Direct service
is permitted.

[Anant
S. Dave, J.]

*pvv

   

Top