Gujarat High Court
Amubhai vs Menaben on 10 February, 2011
Gujarat High Court Case Information System
Print
SA/108/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 108 of 2009
With
CROSS
OBJECTION (STAMP NUMBER) No. 95 of 2009
In
SECOND APPEAL No. 108 of 2009
With
SECOND
APPEAL No. 109 of 2009
With
CIVIL
APPLICATION No. 3042 of 2009
In
SECOND APPEAL No. 108 of 2009
=========================================================
AMUBHAI
KANJIBHAI KAPADI & 1 - Appellant(s)
Versus
MENABEN
NAGARBHAI KAPADI & 3 - Defendant(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Appellant(s) : 1 - 2.MR SURESH M SHAH for Appellant(s) : 1 -
2.
NOTICE SERVED for Defendant(s) : 1 - 2.
MS ARCHANA R ACHARYA
for Defendant(s) : 1,
MR ANSHIN H DESAI for Defendant(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 10/02/2011
ORAL
ORDER
Considering
request made by learned advocate Ms. Archana Acharya, matters are
adjourned to 11/3/2011. Ad interim relief granted earlier shall
remain continue till then.
(H.K.RATHOD,
J)
asma
Top