Gujarat High Court High Court

Jivan vs Labhu on 9 November, 2011

Gujarat High Court
Jivan vs Labhu on 9 November, 2011
Author: K.M.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/27409/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 27409 of 2006
 

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

 

JIVAN
NARSINH BUHECHA - Petitioner(s)
 

Versus
 

LABHU
NARSI WALA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HR PRAJAPATI for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.MEHTA
		
	

 

 
 


 

Date
: 28/12/2006 

 

 
 
ORAL
ORDER

Heard
Mr.H.R.Prajapati, ld.Advocate for the petitioner. He has relied upon
the decision of the Hon’ble Apex Court in the case of Sharda v.
Dharmpal,
reported in AIR 2003 SC 3450 and on the decision of this
Court in the case of Jyotsnaben Ratilal v.Pravinchandra Tulsidas,
reported in AIR 2003 Gujarat 222.

In
view of the above, Rule. Interim relief in terms of para
16(b). D.S. Permitted.

(K.M.Mehta,
J.)

Sreeram.

   

Top