Gujarat High Court High Court

Nitaben vs State on 28 January, 2010

Gujarat High Court
Nitaben vs State on 28 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12426/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12426 of 2009
 

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

 

NITABEN
MEHASHBHAI SONVANE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
TEJAL K SHAH for
Applicant(s) : 1, 
MR KARTIK PANDYA, APP for Respondent(s) :
1, 
NOTICE UNSERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 28/01/2010 

 

 
 
ORAL
ORDER

Request
of the petitioner to transfer the pending proceedings from Baroda
Court to Family Court, Ahmedabad, cannot be granted. However,
learned Judge at Baroda is requested to expedite final disposal of
the maintenance application of the petitioner, preferably by
31.5.2010.

Disposed
of accordingly.

(Akil
Kureshi,J.)

(raghu)

   

Top