Gujarat High Court High Court

Rakesh vs As on 1 March, 2011

Gujarat High Court
Rakesh vs As on 1 March, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2569/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 2569 of 2010
 

In


 

CIVIL
APPLICATION No. 5486 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 8137 of 2008
 

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

 

RAKESH
AMARSINH DAMIR - Applicant(s)
 

Versus
 

BHARTI
RAKESH DAMIR - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
HORMAZ B SHETHNA for
Applicant(s) : 1, 
PARTY-IN-PERSON for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date : 01/03/2011
 
ORAL
ORDER

As
per the order dated 25.02.2011, the respondent-wife (who appears as
party-in-person) was to file the affidavit containing the statement
that the intimation about her request to take up the petition for
hearing on priority was not conveyed to the learned advocate for the
applicant. Today, the respondent-wife (who appears as
party-in-person) sought to tender an affidavit which was beyond what
was observed in the order dated 25.02.2011 and that therefore, the
said affidavit is not taken on record today. Since the
respondent-wife (who appears as party-in-person) has stated that she
would file appropriate affidavit as per the order dated 25.02.2011,
the matter is adjourned to 04.03.2011 at 4:45 p.m
to enable the respondent-wife to file the affidavit. Today, the
respondent-wife has concluded her submission and Mr.Shethna, learned
advocate had made his rejoinder a well.

(K.M.

Thaker, J.)

rakesh/

   

Top