Gujarat High Court
Bhansilal vs Usha on 24 December, 2010
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