Gujarat High Court High Court

Rubina vs Mustufa on 22 November, 2010

Gujarat High Court
Rubina vs Mustufa on 22 November, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/478/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 478 of 2009
 

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


 

RUBINA
MUSTAKBHAI MEMON & 1 - Applicants
 

Versus
 

MUSTUFA
ADAMBHAI MEMON & 1 - Respondents
 

======================================
Appearance : 
MR
ARVIND A BAROT for the Applicants. 
RULE SERVED for Respondent(s) :
1, 
MR IM MUNSHI for Respondent(s) : 1, 
MR K.P.RAWAL, APP for
Respondent(s) : 2, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 22/11/2010 

 

ORAL
ORDER

1. The
present Revision Application is placed on board for orders. It
appears that earlier vide order dtd.15/10/2010, an order was passed
directing both the parties to appear before the Mediation Centre,
Gujarat High Court on 22/10/2010 and Mediation Centre, Gujarat High
Court was directed to make final report today. However, it is
reported that the matter was not reached to Mediation Centre, Gujarat
High Court on 22/10/2010, the parties could not remain present before
the Mediation Centre, Gujarat High Court on 22/10/2010. Therefore, a
fresh order is required to be passed.

2. As
agreed by learned advocates appearing on behalf of the respective
parties, now, both the parties shall appear before the Mediation
Centre, Gujarat High Court on 25/11/2010 and Mediation Centre,
Gujarat High Court shall make final report by next date of hearing.
S.O. to 27/12/2010.

3. Registry
is directed to send papers to the Mediation Centre, Gujarat High
Court immediately so as to reach on or before 24/11/2010.

[M.R.SHAH,J]

*dipti

   

Top