High Court Jharkhand High Court

Ravindra Kumar Tiwary vs Smt.Anandi Tiwary on 20 May, 2011

Jharkhand High Court
Ravindra Kumar Tiwary vs Smt.Anandi Tiwary on 20 May, 2011
      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        F.A. No. 58 of 2009
      Ravindra Kumar Tiwary                           .... ...          Appellant
                                   Versus
      Smt. Anandi Tiwary                               ..... ...        Respondent
                                --------

CORAM : HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MR. JUSTICE H. C. MISHRA

——

For the Appellant : Mr. B.V. Kumar, Advocate
For the Respondent : Mr. Krishna Murari, Advocate

——-

Order No. 08 Dated: 20th of May, 2011

Appellant is present in Court.

Learned counsel appearing for the respondent submitted that
respondent is suffering from spondylities and therefore, she could not come.

If the respondent will not come to this Court on the next date of
hearing, it will be presumed that the respondent is not willing to take part in
the conciliation proceeding.

Put up this matter on 5th July 2011 and on that day, both the parties
are directed to remain present for conciliation.

(Prakash Tatia, A.C.J.)

( H. C. Mishra, J.)
APK/R.Kr.