Gujarat High Court High Court

Rekhaben vs Dilipkumar on 20 March, 2009

Gujarat High Court
Rekhaben vs Dilipkumar on 20 March, 2009
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1047020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10470 of 2008
 

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

REKHABEN
DILIPKUMAR VYAS - Petitioner(s)
 

Versus
 

DILIPKUMAR
BHIKHALAL VYAS - Respondent(s)
 

========================================== 
Appearance
: 
MR MTM HAKIM for Petitioner(s)
: 1, 
MR MAYUR H MALKAN for Respondent(s) :
1, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 20/03/2009 

 

 
ORAL
ORDER

ON SPEAKING TO MINUTES

In the order dated
30/01/2009 passed by this Court in Special Civil Application No.
10470/2008 at page no 5-paragraph no. 4-line 5, page no. 8-paragraph
no. 7-line 13 and page no. 8-paragraph no. 7-line 16 in place of the
order passed under Section 125 of the Code of Criminal Procedure
it should be read as the order passed below Exh. 5 in Hindu
Marriage Petition No. 115/2000 .

Similarly, at page no.

7-paragraph 5-line 7, in place of the order passed by the
learned Magistrate under Section 125 of the Code of Criminal
Procedure it should be read as the order passed
by the learned Civil Judge (Senior Division) below Exh. 5 in Hindu
Marriage Petition No. 115/2000 .

Registry is directed
to issue fresh order accordingly. The speaking to minutes note is
disposed of accordingly.

(M.R.

SHAH, J.)

siji

   

Top