Gujarat High Court
Sumitra vs Jagdishbhai on 22 November, 2010
Gujarat High Court Case Information System
Print
CA/6312/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6312 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1724 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 1724 of 2010
=========================================================
SUMITRA
JAGDISHBHAI MANJARIA - Petitioner(s)
Versus
JAGDISHBHAI
AMRUBHAI MANJARIA - Respondent(s)
=========================================================
Appearance
:
MR
PJ KANABAR for
Petitioner(s) : 1,
SERVED BY RPAD - (R) for Respondent(s) : 1,
MR
HARSHIT S TOLIA for Respondent(s) : 1,
MR PARTH S TOLIA for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 22/11/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Registry
is directed to call for R & P in respect of HMP No.280 of 2008
(old No.121 of 2008) decided by Family Court, Rajkot on 21.3.2009 so
as to reach this Court on or before 6.12.2010.
S.O.
to 8.12.2010
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top