Gujarat High Court
Panchiben vs Savjibhai on 3 December, 2010
Gujarat High Court Case Information System
Print
CA/8319/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 8319 of 2010
In
SECOND
APPEAL No. 165 of 2010
=========================================================
PANCHIBEN
RUDABHAI RAIYANI - Petitioner(s)
Versus
SAVJIBHAI
HARJIBHAI RAIYANI - Respondent(s)
=========================================================
Appearance
:
MR
RR TRIVEDI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8 MR BHAVESH P TRIVEDI for Petitioner(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,1.2.8
MR CL SONI for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 03/12/2010
ORAL
ORDER
Rule.
Learned counsel Mr.C.L. Soni wavies service of Rule on behalf of the
respondent.
In
view of the order passed in main Second Appeal No.165 of 2010 and
also after hearing the learned counsel for the parties, this
application stands allowed in terms of Para No.12(A). Rule is made
absolute.
(RAJESH
H. SHUKLA, J.)
rakesh/
Top