Gujarat High Court High Court

Hiren vs Eshita on 13 December, 2010

Gujarat High Court
Hiren vs Eshita on 13 December, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/849/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

LETTERS
PATENT APPEAL No. 849 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 10009 of 2009
 

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

 

HIREN
PRABHUDASBHAI BRAHMBHATT - Appellant(s)
 

Versus
 

ESHITA
D/O HASMUKHBHAI SITAPARA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ YAGNIK
for
Appellant 
MR AMAR D MITHANI for
Respondent 
=========================================================
  

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE      MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER  13th December 2010
		
	

 

 ORAL
ORDER

(Per :

HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Counsel
appearing on behalf of the parties submit that conciliation between
the parties is going on. The father has deposited a sum of Rs. 5
Lakhs in the name of his daughter and the mother had increased
visiting time of the father during the vacation. In that view of the
matter, we allow the parties to settle their disputes amicably. Post
the matter on 20th
January 2011.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

prakash*

   

Top