Gujarat High Court
Arunbhai vs Kishorbhai on 15 June, 2010
Gujarat High Court Case Information System
Print
SCA/13008/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13008 of 2009
=========================================
ARUNBHAI
POPATLAL THAKKAR PARTNER OF SHITAL DEVELOPERS - Petitioner(s)
Versus
KISHORBHAI
KAPURJI PRAJAPATI AS HEIR & 2 - Respondent(s)
=========================================
Appearance :
MR
KV SHELAT for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 3.
MR
RD RAVAL for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 15/06/2010
ORAL
ORDER
RULE.
Interim relief in terms of para-21(C).
To
be heard with Special Civil Application No.12665 of 2009.
Admission
of this petition should not preclude the parties from arriving at an
amicable settlement of the dispute.
(Ravi
R.Tripathi, J.)
*Shitole
Top