Gujarat High Court
Heirs vs Heirs on 30 July, 2010
Gujarat High Court Case Information System
Print
CA/985/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 985 of 2010
In
FIRST
APPEAL No. 149 of 2010
=========================================================
HEIRS
OF DECD. NOOR MIRANJI FATMAJI NOOR - Petitioner(s)
Versus
HEIRS
OF DECD. NOOR MIRANJI & 4 - Respondent(s)
=========================================================
Appearance :
MR
HM PRACHCHHAK for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 2, 2.2.4,
2.2.5, 2.2.6, 2.2.7, 2.2.8, 2.3.1, 2.3.4, 2.3.5, 2.3.6,2.3.7 - 3,
3.2.4, 3.2.5,3.2.6 - 4, 4.2.2, 4.2.4, 4.2.5,4.2.6 - 5, 5.2.2,
5.2.3,5.2.4
None for Respondent(s) : 2,2.2.9 - 5.
MR BS PATEL
for Respondent(s) : 2.2.2, 2.2.3, 2.3.2,2.3.3 - 3,3.2.3 - 4.
- for
Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 30/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
In
view of the order passed by this Court today in the First Appeal, ad
interim relief granted earlier shall continue until further orders.
Application
disposed of accordingly. Liberty to either side to move for vacation
and/or modification of the order in the event any further order is
passed or to be passed in the proceedings of First Appeal No.149/10.
(JAYANT
PATEL, J.)
(SMT.
ABHILASHA KUMARI, J.)
*bjoy
Top