Gujarat High Court
Ramanbhai vs Sushilaben on 28 June, 2010
Gujarat High Court Case Information System
Print
FA/900/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 900 of 2010
=====================================================
RAMANBHAI
MAFATBHAI SOLANKI - Appellant(s)
Versus
SUSHILABEN
RAMANBHAI SOLANKI - Defendant(s)
=====================================================
Appearance :
Mr.Vijay
Rawal for MR ASHOK N PARMAR for Appellant(s) :
1,
MR CB DASTOOR for Defendant(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 28/06/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.Vijay
Rawal for Mr.Ashok N.Parmar, learned advocate for the appellant sates
that both the sides are agreeable for referring the matter to the
Mediation Centre of the High Court since this is a matrimonial
dispute and they are hopeful that the matter may be settled between
the husband and wife.
In
view of the above, the present matter is refereed to the Mediation
Centre. Matter be listed, in case a settlement is not arrived
at.
(Jayant
Patel,J)
(Smt.Abhilasha Kumari,J)
arg
Top