Gujarat High Court Case Information System
Print
MCA/401/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR TRANSFER No. 401 of 2011
======================================
UMABEN
KETANKUMAR LAKHTARIYA C/O HARESHKUMAR C VARSADA - Applicant
Versus
KETANKUMAR
ROHITBHAI LAKHTARIYA - Opponent
======================================
Appearance :
MR
MRUGEN K PUROHIT for the Applicant.
RULE SERVED for the
Opponent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 05/05/2011
ORAL
ORDER
1. Mr.Mrugen
Purohit, learned advocate appearing on behalf of the applicant has
submitted that as such number of HMP Suit pending in the Family
Court, Ahmedabad is HMP Suit No.1193/2010. However, by mistake in the
certified copy, it was mentioned as HMP Suit No.1193/2009. He has
stated at the bar that to correct the number in the certified copy,
an application was submitted and learned Family Court, Ahmedabad has
issued Notice in the said application and has fixed hearing of the
said application on 27th June,2011.
2. At
the outset, it is required to be noted that as such on verifying the
record of the case itself, learned Family Court could have directed
to correct the HMP Suit Number accordingly and for that, application
is not required to be fixed for hearing.
3. Under
the circumstances, S.O. to 15th
June,2011. Family Court, Ahmedabad is hereby directed to verify
record of the case and make necessary correction in the certified
copy of the HMP Suit filed by the respondent herein and direct the
Registry to issue fresh certified copy of the said HMP Suit
accordingly on or before aforesaid returnable date.
Direct
service is permitted.
[M.R.SHAH,J]
*dipti
Top