Gujarat High Court High Court

Manojbhai vs Gitaben on 10 August, 2011

Gujarat High Court
Manojbhai vs Gitaben on 10 August, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/184/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 184 of 2011
 

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


 

MANOJBHAI
BACHABHAI LAKHANI (MALI) - Appellant(s)
 

Versus
 

GITABEN
MANOJBEN LAKHANI D/O RAMJIBHAI DINGABHAI MALI - Defendant(s)
 

=========================================================
Appearance : 
MR
ASHISH M DAGLI for
Appellant(s) : 1, 
MR HIMANSU M PADHYA for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 10/08/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. Learned
Counsel appearing for both the sides submit that as it is a
matrimonial dispute, the matter may be referred to the Mediation
Center for settlement. Under the circumstances, the office to place
the matter before the Mediation Center. An attempt shall be made to
settle the matter preferably in three months and, if the matter is
not settled in three months, it shall be placed on judicial side for
hearing.

2. In
the meantime, as the amount of Rs.20,000/- is already permitted to be
withdrawn and the additional amount of Rs.5,000/- is still lying .
The respondent will be at liberty to withdraw the said amount also.

Sd/-

(Jayant
Patel, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top