Gujarat High Court High Court

Manjulaben vs State on 14 November, 2011

Gujarat High Court
Manjulaben vs State on 14 November, 2011
Author: C.K.Buch,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.RA/386/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 386 of 1997
 

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

 

MANJULABEN
ALIAS NARMDABEN D/O GOVINDLAL TRIKAMLAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KR RAVAL for
Applicant(s) : 1, 
MR
HL JANI, ADDL.PUBLIC
PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	

 

Date
: 26/12/2008 

 

ORAL
ORDER

The
Court feels that there is scope of mediation as parties have
continued relations for long years and the respondent-husband is
paying maintenance despite decree of restitution of conjugal rights
in his favour. One First Appeal being First Appeal No. 1823 of 1995
is also pending before this Court, wherein, the Court has passed
orders to pay amount of alimony to the present petitioner and
therefore, the proceedings between the parties may be referred to
the High Court Mediation Centre.

Present
revision application as well as First Appeal No. 1823 of 1995 and
any other supplementary proceedings tagged with the First Appeal may
be placed before the High Court Mediation Centre. Learned counsel
appearing for the parties have agreed to cooperate in mediation
proceedings. Tentatively, the matter is adjourned to 30th
January, 2009.

[C.K.

BUCH, J.]

pirzada/-

   

Top