Gujarat High Court Case Information System
Print
SCR.A/1605/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1605 of 2010
=========================================================
DIVYESH
PRADYUMANBHAI BHATT & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
SVRAJU
ASSOCIATES for
Applicant(s) : 1 - 2.
PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 23/08/2010
ORAL
ORDER
Learned
counsel for the petitioners stated that there is likelihood of
settlement between the husband and the wife. Petitioner No.1 is
prepared to go before the Mediation Centre to explore possibility of
settlement. She further stated that the petitioners would without
prejudice to their contentions raised in this petition, hand over
custody of the child back to the mother latest by 30th
August 2010. She, however, requested that the petitioner No.1 –
father of the minor child, be given visitation rights.
Issue
notice returnable on 31st August 2010. On the condition
that the custody of the child will be handed over to the mother
before 30th August 2010 as assured to the Court, the
impugned order of the learned JMFC, Bharuch dated 16th
August 2010 shall stand stayed till then.
(
AKIL KURESHI, J. )
kailash
Top