Gujarat High Court Case Information System
Print
FA/2454/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2454 of 2011
=========================================================
KALPNABEN
DARSHANBHAI TRIVEDI - Appellant(s)
Versus
DARSHAN
R TRIVEDI - Defendant(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Appellant(s) : 1,
None for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 28/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
ADMIT.
To
be heard with First Appeal No. 1107 of 2011. Appellant of First
Appeal No. 1107 of 2011 shall supply the second set.
It
appears that the matter is between the wife and husband and it would
be just and proper if attempts are made to find out amicable
settlement.
Hence,
office to refer the matter to the Gujarat High Court Mediation
Centre. Attempts shall be made to resolve the dispute preferably
within a period of three months. In the event, settlement is not
arrived at, both these matters shall be placed for further
consideration on judicial side.
[JAYANT
PATEL, J.]
[R.M.
CHHAYA, J.]
pirzada/-
Top