Allahabad High Court High Court

Smt. Shyama Rani vs Sanjay Jaiswal on 13 January, 2010

Allahabad High Court
Smt. Shyama Rani vs Sanjay Jaiswal on 13 January, 2010
Court No. - 34

Case :- FIRST APPEAL No. - 676 of 2009

Petitioner :- Smt. Shyama Rani
Respondent :- Sanjay Jaiswal
Petitioner Counsel :- H.S.N. Tripathi
Respondent Counsel :- Renu Rajat

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

This First Appeal arises against the judgment/order dated
12.11.2009 passed by the learned Family Court, Gorakhpur in
suit no. 567 of 2006 (Sanjay Jaiswal v. Smt. Shyama Rani)
under section 13 of Hindu Marriage Act.
Issue notice to respondent returnable at an early date.
The parties are directed to appear in person before this Court on

5th February,2010 for the purposes of compromise.
The Chief Judicial Magistrate, concerned shall ensure presence
of the parties before this Court on the date fixed in this case.
List on 5th February,2010.

Order Date :- 13.1.2010
ssm