Gujarat High Court Case Information System
Print
SCA/4126/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4126 of 2010
=================================================
RAJENDRASINH
MAHOBATSINH DODIYA & 2 - Petitioner(s)
Versus
RUPALBEN
@ RUPABEN D/O BHAGWANBHAI RAYSANGBHAI GOHIL AND W/O - Respondent(s)
=================================================
Appearance
:
Mr.PERCY
KAVINA, SENIOR ADVOCATE WITH Mr.VIJAY N RAVAL for Petitioner(s) : 1 -
3.
MR.M.P. SHAH for Respondent(s) : 1,
MS. KRUTI M SHAH for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 09/04/2010
ORAL
ORDER
Learned
senior advocate Mr.Percy Kavina appearing with learned advocate
Mr.Vijay Raval for the petitioner places on record a proposal signed
by petitioner no.2 and undertakes to this Court that the premises
mentioned in clause (c) will be made ready so as to see that the
respondent can occupy the same on or after 15,04.2010 at any time.
The respondent is present in the court along with child. The learned
advocate representing the respondent suggested that let this be on
trial basis, For the present respondent no.2 to occupy the place
which is mentioned in clause 6 for a period of two months. The matter
is adjourned to 17.06.2010.
The
aforesaid arrangement is sought to be worked out so as to see that
the child of petitioner no.1 and the respondent gets better
treatment. The child will be required to be taken for physiotherapy
treatment at the address mentioned in clause (b). Petitioner no.1
shall see that the child is taken for the same and in the event it is
not possible fro petitioner no.1 he shall make similar arrangement
for the same.
The
learned advocates insist that the matter be treated as part heard.
It will be open for the learned advocates to request for the same to
the Hon’ble the Chief Justice.
(RAVI
R. TRIPATHI, J.)
karim
Top