Gujarat High Court High Court

Manguben vs Bhanuben on 25 June, 2010

Gujarat High Court
Manguben vs Bhanuben on 25 June, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4093/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4093 of 2010
 

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

 

MANGUBEN
AMBALAL PATEL & 4 - Petitioner(s)
 

Versus
 

BHANUBEN
WD/O PRAMUKHCHAND & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
Ms.D.K.
CONTRACTOR FOR Mr.P.R. NANAVATI
for
Petitioner(s) : 1 - 5. 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 25/06/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Ms.D.K. Contractor appearing for Mr.P.R.Nanavati for
the petitioners. The learned advocate invited attention of the Court
to order dated 2nd February 2010 passed by the learned 4th
Additional Civil Judge, Ahmedabad (Rural), Mirzapur below exh.25 in
Regular Civil Suit No.14 of 2000. Prima facie, this Court is of the
opinion that the matter requires consideration. Hence RULE.
NOTICE as to interim relief returnable on 19th
July 2010. Ad interim relief in terms of para 13(c).

(RAVI
R. TRIPATHI, J.)

karim

   

Top