Gujarat High Court Case Information System
Print
SCR.A/1765/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1765 of 2011
With
SPECIAL
CRIMINAL APPLICATION No. 1095 of 2011
=========================================
RAMESHKUMAR
MANUBHAI SANGHAVI - Petitioner(s)
Versus
VARSHABEN
HIMATLAL VEJANI & 3 - Respondent(s)
=========================================
Appearance :
MR
PR ABICHANDANI for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 3.
MR KP RAVAL,
APP for Respondent(s) : 4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 30/08/2011
ORAL
ORDER
Shri
P.R. Abhichandi, learned advocate appearing on behalf of the
petitioner of Special Criminal Application No. 1765/2011 has stated
at the bar, under instructions from the petitioner, that to show his
bonafides and to create a platform for talks for settlement
the petitioner is ready and willing to clear the arrears of
maintenance. He has also stated at the bar that the petitioner shall
deposit Rs. 25,000/- within a period of one week from today with the
learned trial Court and the balance amount of arrears of maintenance
shall be deposited within a period of three weeks thereafter. The
petitioner is directed to act as stated hereinabove. As and when
such an amount is deposited it will be open for respondents nos. 1 to
3 to withdraw the same, which shall be permitted to be withdrawn,
without any further from this Court. Stand over to 28/09/2011.
Thereafter, the request of the parties to refer the matter to the
mediation center shall be considered.
Direct
service is permitted.
(M.R.
SHAH, J.)
siji
Top