Gujarat High Court High Court

Ritu vs Kinnar on 29 August, 2011

Gujarat High Court
Ritu vs Kinnar on 29 August, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1588/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

FIRST
APPEAL No. 1588 of 2011
 

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

 

RITU
W/O KINNAR JOSHI & D/O GOPALPRASAD SHARMA - Appellant(s)
 

Versus
 

KINNAR
PRAVINCHANDRA JOSHI - Defendant(s)
 

=========================================================
 
Appearance
: 
MRS
NISHA M PARIKH for
Appellant(s) : 1, 
MR RAJESHWAR J DAVE for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 29/08/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Admit.

Since,
it is a matter between husband and wife, in order to find some
amicable settlement, it would be just and proper if the matter is
referred to the mediation centre. Office to refer the matter to the
mediation centre. Attempts shall be made to settle the issue
preferably within a period of three months. If the matter is not
settled, it shall be placed on judicial side for further orders.

(Jayant Patel, J.)

(R. M. Chhaya, J.)

vinod

   

Top