Gujarat High Court Case Information System
Print
FA/1234/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1234 of 2011
=========================================================
PARAG
HARSHADRAI MEHTA - Appellant(s)
Versus
PURNIMABEN
ASHOKKUMAR JOSHI - Defendant(s)
=========================================================
Appearance :
MR
KAMAL M SOJITRA for
Appellant(s) : 1,
MR MANISH J PATEL for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 13/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. Learned
Counsel for the appellant as well as for the respondent submit that
as the matter is between husband and wife, if it is referred to the
mediation center, there are chances of settlement.
2. Under
the circumstances, the office to place this matter before the
mediation center. The attempt shall be made to resolve the dispute
preferably within three months and if the dispute is not resolved,
the matter shall be placed for hearing on judicial side.
Sd/-
(Jayant
Patel, J.)
Sd/-
(R.M.
Chhaya, J.)
M.M.BHATT
Top