Gujarat High Court High Court

Bhikhubhai vs Bhikhubhai on 23 September, 2010

Gujarat High Court
Bhikhubhai vs Bhikhubhai on 23 September, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3951/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3951 of 2010
 

 
 
=========================================================


 

BHIKHUBHAI
MOTIBHAI PATEL - Petitioner(s)
 

Versus
 

BHIKHUBHAI
RAVJI PATEL & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MRPRATIKYJASANI
for Petitioner(s) : 1, 
NOTICE SERVED
BY DS for Respondent(s) : 1 - 4. 
MR HARSHADRAY A DAVE for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/09/2010 

 

 
 
ORAL
ORDER

Heard
the learned advocates for the parties.

It
is jointly submitted by learned advocates for the parties
respectively that subject matter of this special civil application
is to be referred to the Gujarat High Court Mediation Center, as
there is likelihood of settlement between the parties.

In
view of the above, Registry is directed to refer this matter to
Gujarat High Court Mediation Center and outcome, if any, be reported
to this Court.

S.O.

to 23rd November, 2010.

(ANANT
S. DAVE, J.)

(ashish)

   

Top