Gujarat High Court High Court

Divyesh vs State on 23 August, 2010

Gujarat High Court
Divyesh vs State on 23 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1605/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1605 of 2010
 

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

 

DIVYESH
PRADYUMANBHAI BHATT & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
SVRAJU
ASSOCIATES for
Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 23/08/2010 

 

ORAL
ORDER

Learned
counsel for the petitioners stated that there is likelihood of
settlement between the husband and the wife. Petitioner No.1 is
prepared to go before the Mediation Centre to explore possibility of
settlement. She further stated that the petitioners would without
prejudice to their contentions raised in this petition, hand over
custody of the child back to the mother latest by 30th
August 2010. She, however, requested that the petitioner No.1 –
father of the minor child, be given visitation rights.

Issue
notice returnable on 31st August 2010. On the condition
that the custody of the child will be handed over to the mother
before 30th August 2010 as assured to the Court, the
impugned order of the learned JMFC, Bharuch dated 16th
August 2010 shall stand stayed till then.

(
AKIL KURESHI, J. )

kailash

   

Top