High Court Jharkhand High Court

Shailesh Kumar Jaiswal vs Smt.Rekha Jaiswal on 27 June, 2011

Jharkhand High Court
Shailesh Kumar Jaiswal vs Smt.Rekha Jaiswal on 27 June, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                            F.A. No. 180 of 2007
                                            ...

Shailesh Kumar Jaiswal … … Appellant

-V e r s u s-

Smt. Rekha Jaiswal … … Respondent

CORAM: – HON’BLE THE ACTING CHIEF JUSTICE.

HON’BLE MR. JUSTICE P.P. BHATT.

For the Appellant : – Mr. A. K. Das, Advocate.
For the Respondent : – Bhaiya Vishwajeet Kumar, Advocate.

Dated 27th of June, 2011

The parties are present in person.

2. The Respondent has shown her willingness to go with her husband but
the appellant submitted that now it is too late as more than ten years have passed to
their separation.

3. We are of the view that some workable solution can be worked out, if
proper assistance is given to the parties, therefore we direct both the parties to appear
before the Conciliator/Mediator in the office of the Jharkhand State Legal Services
Authority, Ranchi. The Member Secretary, Jharkhand State Legal Services Authority,
Ranchi is directed to request the learned members to make efforts for conciliation
between the parties today itself. Such report will be submitted by the
Mediator/Conciliator, Jharkhand State Legal Services Authority by the next week.

4. Put up this case on 15th July, 2011.

5. On that day, both the parties shall remain present in Court in person.

(Prakash Tatia, A.C.J)

(P.P. Bhatt, J.)
APK/Anu