Gujarat High Court High Court

Sumitra vs Jagdishbhai on 22 November, 2010

Gujarat High Court
Sumitra vs Jagdishbhai on 22 November, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6312/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6312 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1724 of 2010
 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 1724 of 2010
 

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

 

SUMITRA
JAGDISHBHAI MANJARIA - Petitioner(s)
 

Versus
 

JAGDISHBHAI
AMRUBHAI MANJARIA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PJ KANABAR for
Petitioner(s) : 1, 
SERVED BY RPAD - (R) for Respondent(s) : 1, 
MR
HARSHIT S TOLIA for Respondent(s) : 1, 
MR PARTH S TOLIA for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 22/11/2010  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Registry
is directed to call for R & P in respect of HMP No.280 of 2008
(old No.121 of 2008) decided by Family Court, Rajkot on 21.3.2009 so
as to reach this Court on or before 6.12.2010.

S.O.

to 8.12.2010

(A.L.

DAVE, J.)

(V.M.

SAHAI, J.)

zgs/-

   

Top