Gujarat High Court Case Information System
Print
CR.RA/386/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 386 of 1997
=========================================================
MANJULABEN
ALIAS NARMDABEN D/O GOVINDLAL TRIKAMLAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KR RAVAL for
Applicant(s) : 1,
MR
HL JANI, ADDL.PUBLIC
PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 26/12/2008
ORAL
ORDER
The
Court feels that there is scope of mediation as parties have
continued relations for long years and the respondent-husband is
paying maintenance despite decree of restitution of conjugal rights
in his favour. One First Appeal being First Appeal No. 1823 of 1995
is also pending before this Court, wherein, the Court has passed
orders to pay amount of alimony to the present petitioner and
therefore, the proceedings between the parties may be referred to
the High Court Mediation Centre.
Present
revision application as well as First Appeal No. 1823 of 1995 and
any other supplementary proceedings tagged with the First Appeal may
be placed before the High Court Mediation Centre. Learned counsel
appearing for the parties have agreed to cooperate in mediation
proceedings. Tentatively, the matter is adjourned to 30th
January, 2009.
[C.K.
BUCH, J.]
pirzada/-
Top