Gujarat High Court
Alkaben vs Rajeshkumar on 19 April, 2011
Gujarat High Court Case Information System
Print
CA/2831/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 2831 of 2011
In
FIRST
APPEAL No. 1824 of 2010
=========================================================
ALKABEN
RAJESHBHAI PANDYA & 1 - Petitioner(s)
Versus
RAJESHKUMAR
BALVANTRAI PANDYA - Respondent(s)
=========================================================
Appearance
:
MS
SM AHUJA for
Petitioner(s) : 1 - 2.
MR ASHISH M DAGLI for Respondent(s) :
1,
MRHARSHITSTOLIA for Respondent(s) : 1,
MRPARTHSTOLIA for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 19/04/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
As the matter is
between the wife and husband, it would be just and proper if the
matter is referred to Mediation Centre for amicable settlement.
Hence, office to refer the matter to the Mediation Centre. Attempt
shall be made to settle the matter preferably within a period of
three months and if the matter is not settled in the Mediation
Centre, the matter shall be placed on judicial side.
[JAYANT PATEL, J.]
[H.B. ANTANI, J.]
pirzada/-
Top