Gujarat High Court High Court

Sonalben vs Nimesh on 15 February, 2010

Gujarat High Court
Sonalben vs Nimesh on 15 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1334/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1334 of 2010
 

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

 

SONALBEN
NIMESH MATATHA - Applicant(s)
 

Versus
 

NIMESH
HIRCHANDBHAI MARATHA - Respondent(s)
 

=========================================================
 
Appearance
: 
MS.
JR ACHARYA for
Applicant(s) : 1, 
None for Respondent(s) : 1,                     
                     MR RC KODEKAR, APP for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 15/02/2010 

 

 
 
ORAL
ORDER

Petitioner
wife is facing divorce proceedings filed by respondent No.1 husband
at Ahmedabad. She wants the proceedings to be transferred to Surat.
This request is sought to be sustained only on the ground that
petitioner is serving at Surat, therefore, it is inconvenient for her
to attend the Court at Ahmedabad.

Only
on this ground that there being anything further, request cannot be
accepted. Petition is dismissed.

(Akil
Kureshi, J.)

menon

   

Top