Gujarat High Court Case Information System
Print
CR.RA/585/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 585 of
2009
=========================================================
DHARMENDRA
JETHALAL BAROT - Applicant(s)
Versus
ANJANA
D/O MAFATLAL MAGANLAL MUDETIA W/O DHARMENDRA J BAROT & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
DJ BHATT for
Applicant(s) : 1,
NOTICE SERVED for Respondent(s) : 1,
MR JIGAR
P RAVAL for Respondent(s) : 1,
PUBLIC PROSECUTOR for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 17/08/2010
ORAL
ORDER
Counsel
for the petitioner stated that the petitioner shall deposit before
the Family Court a further sum of Rs.25,000/- (Rupees twenty-five
thousand only) subject to the outcome of this petition latest by
31st August 2010. In the meantime, both the sides shall
remain present before Mediation Center, High Court on 25th
August 2010 to explore the possibility of settlement. Report may be
made on the ext date of hearing. S.O. to 7th September
2010.
In
the meantime, amount of Rs.10,000/- deposited by the petitioner
shall be released in favour of the respondent. Further amount of
Rs.25,000/- as and when deposited before the Family shall also be
released in her favour.
(Akil
Kureshi, J.)
(vjn)
Top