Gujarat High Court High Court

Bai vs Pravinbhai on 22 July, 2011

Gujarat High Court
Bai vs Pravinbhai on 22 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5443/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 5443 of 2011
 

In


 

SECOND
APPEAL No.141 of 2010
 

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

BAI
DAVALBEN NAGJIBHAI & 10 - Applicant(s)
 

Versus
 

PRAVINBHAI
VALLABHBHAI & 1 - Respondent(s)
 

========================================= 
Appearance: 
MR
HARSHIT S TOLIA for
Applicant(s): 1 - 11.                                          
                      MR PARTH S TOLIA for Applicant(s): 1 - 11. 
MR
BM MANGUKIYA for Respondent(s): 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 -
2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5,2.2.6
 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 22/07/2011 

 

 
ORAL
ORDER

Mr.

B.M. Mangukiya, learned advocate is reported to be sick. Hence, the
matter is adjourned to 5th August, 2011.

(
Harsha Devani, J. )

hki

   

Top