Gujarat High Court High Court

Bhailalbhai vs Deceased on 16 July, 2010

Gujarat High Court
Bhailalbhai vs Deceased on 16 July, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6684/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 6684 of 2009
 

In


 

SECOND
APPEAL No. 176 of 2009
 

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

 

BHAILALBHAI
DEVJIBHAI TADVI - Petitioner(s)
 

Versus
 

DECEASED
KABHAI DEVJIBHAI TADVI'S HEIR - GANGABEN D/O KABHAI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KG SHETH for
Petitioner(s) : 1,MR DAIFRAZ HAVEWALLA for Petitioner(s) : 1, 
MR
ABHIRAJ R TRIVEDI for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 16/07/2010 

 

 
 
ORAL
ORDER

Heard
the learned advocates of both the sides.

Considering
the averments made in the application, Rule be issued to the opponent
returnable on 3rd August 2010. Mr Abhiraj R Trivedi,
learned advocate waives service of Rule on behalf of opponent.
Ad-interim relief in terms of para 6[B] is granted till then.

[H.B.

ANTANI, J.]

pirzada/-

   

Top