Gujarat High Court High Court

Bhansilal vs Usha on 24 December, 2010

Gujarat High Court
Bhansilal vs Usha on 24 December, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1188/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1188 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 14338 of 2008
 

With


 

CIVIL
APPLICATION No. 5334 of 2010
 

In
LETTERS PATENT APPEAL No. 1188 of
2010 
 
===============================================
 

BHANSILAL
SUWALKA - Appellant(s)
 

Versus
 

USHA
SUWALKA - Respondent(s)
 

===============================================
Appearance
: 
MR
MK VAKHARIA for Appellant(s) : 1, 
MR MANOJ N POPAT for
Respondent(s) : 1, 
MR DIGANT M POPAT for Respondent(s) :
1, 
===============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 24/12/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
counsel appearing on behalf of the respondent-wife has submitted that
the wife intends to live with the husband.

In
the circumstances, we direct both the husband and the wife to appear
in person and state as to why amicable settlement be not made. The
counsel for the parties will inform the husband and the wife (the
appellant and the respondent) of their appearance.

Post
the matter on 11th January, 2011 at 2.30 p.m. in Chamber.

[
S.J.MUKHOPADHAYA, CJ.]

[K.M.THAKER,
J.]

kdc

   

Top