IN THE HIGH COURT OF JUDICATURE AT PATNA
FIRST APPEAL No.105 of 2007
==========================================
RANJU GUPTA
Versus
UPENDRA KUMAR GUPTA
==========================================
APPEARANCE
For the petitioner : Mr. Ravindra Kumar
==========================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
8. 09.08.2010 Learned Advocate Mr. Ravindra Kumar appears
for the appellant. He states that this Appeal arises from the
judgment and order dated 23rd March, 2007 passed by the
Principal Judge, Family Court, Motihari, East Champaran in
Divorce Case No. 106 of 2006. He states that against the
impugned order a Miscellaneous Appeal under Section 19(1) of
the Family Courts Act, 1984 shall lie. He, therefore, seeks
leave to convert this Appeal into Miscellaneous Appeal.
Leave is granted.
The First Appeal will be converted into
Miscellaneous Appeal under Section 19(1) of the Family Courts
Act, 1984.
(R.M. Doshit, CJ.)
(Jyoti Saran, J.)
S.Sb/-