Gujarat High Court Case Information System
Print
FA/184/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 184 of 2011
=========================================================
MANOJBHAI
BACHABHAI LAKHANI (MALI) - Appellant(s)
Versus
GITABEN
MANOJBEN LAKHANI D/O RAMJIBHAI DINGABHAI MALI - Defendant(s)
=========================================================
Appearance :
MR
ASHISH M DAGLI for
Appellant(s) : 1,
MR HIMANSU M PADHYA for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 10/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. Learned
Counsel appearing for both the sides submit that as it is a
matrimonial dispute, the matter may be referred to the Mediation
Center for settlement. Under the circumstances, the office to place
the matter before the Mediation Center. An attempt shall be made to
settle the matter preferably in three months and, if the matter is
not settled in three months, it shall be placed on judicial side for
hearing.
2. In
the meantime, as the amount of Rs.20,000/- is already permitted to be
withdrawn and the additional amount of Rs.5,000/- is still lying .
The respondent will be at liberty to withdraw the said amount also.
Sd/-
(Jayant
Patel, J.)
Sd/-
(R.M.
Chhaya, J.)
M.M.BHATT
Top