Gujarat High Court
Ravjibhai vs Lakshubhai on 3 February, 2011
Gujarat High Court Case Information System
Print
FA/1604/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1604 of 2010
With
CIVIL
APPLICATION No. 6493 of 2010
In
FIRST
APPEAL No. 1604 of 2010
=========================================
RAVJIBHAI
JANUBHAI & 4 - Appellant(s)
Versus
LAKSHUBHAI
BUDHIYABHAI & 5 - Defendant(s)
=========================================
Appearance :
MS
SONAL D VYAS for
Appellant(s) : 1 - 5.
MS KJ BRAHMBHATT for Defendant(s) : 1 - 3,5
- 6.
MSVARSHABRAHMBHATT for Defendant(s) : 1 - 3,5 - 6.
NOTICE
SERVED for Defendant(s) :
4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 03/02/2011
ORAL
ORDER
ADMIT
CIVIL
APPLICATION No. 6493/2010
Having
heard Ms Sonal Vyas, learned advocate appearing on behalf of the
applicants and Ms. Varsha Brahmbhatt, learned advocate appearing on
behalf of the opponents-original defendants, ad-interim relief
granted by this Court vide order dated 29/06/2010 directing the
parties to maintain status-quo is hereby made absolute as interim
relief till final disposal of the main First Appeal. Rule is made
absolute to the aforesaid extent. No cost.
(M.R.
SHAH, J.)
siji
Top