Gujarat High Court High Court

Raval vs Heard on 30 June, 2009

Gujarat High Court
Raval vs Heard on 30 June, 2009
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/29720/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR TRANSFER No. 297 of 2009
 

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

 

RAVAL
GITABEN BABULAL - Applicant(s)
 

Versus
 

RAVAL
BHARATKUMAR AMBALAL - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
PARIMAL P PATEL for
Applicant(s) : 1, 
MR.
BA PATEL for
Opponent(s) : 1, 
MR
DEVRAJ T PATEL for
Opponent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 30/06/2009 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.Parimal P. Patel for applicant and learned
advocate Mr.B.A.Patel for respondent.

2.
Learned advocate Mr.B.A.Patel for respondent submitted that HMP
No.792 of 2005 is pending before the Family Court at Ahmedabad only
for cross-examination of respondent. Therefore, matter is almost
completed except cross-examination of respondent.

3. In
light of this background, when applicant attended proceedings at
Ahmedabad from Jamnagar for about 4 years and now applicant is
required to attend the proceedings for one or two days, therefore,
let the applicant may attend the proceedings at Ahmedabad. Therefore,
it cannot be considered inconvenience caused to applicant. Therefore,
this application is disposed of accordingly. Notice is discharged.

4.
Learned advocate Mr.B.A.Patel submitted that if applicant has to
attend the proceedings at Ahmedabad, the husband is prepared to pay
reasonable cost to applicant.

5. Considering
the fact that applicant has to attend the proceedings at Ahmedabad
from Jamnagar, therefore, the respondent husband is directed to
pay Rs.1000/- being a cost to applicant wife for attending the
proceedings at Family Court, Ahmedabad. The amount of cost shall be
paid in cash on the date on which the matter is kept for hearing.

6.
However, if the applicant remains absent on the date on which the
hearing is fixed, then naturally no amount is required to be paid by
respondent husband.

(H.K.RATHOD,J.)
(vipul)

   

Top