Gujarat High Court Case Information System
Print
SCA/3350/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3350 of 2010
=====================================================
KUNVARGAR
RANCHHODGAR GUNSAI - Petitioner(s)
Versus
RAJENDRA
RAMJI SOTA & 1 - Respondent(s)
=====================================================
Appearance :
MR
BY MANKAD for Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 16/03/2010
ORAL
ORDER
Heard
Mr.B.Y.Mankad, learned counsel for the petitioner. It is submitted by
him that the earlier application (Exh.85) of the
respondents-plaintiffs was rejected by the Court vide order dated
25-11-2008. The said application was for exhibiting the same
documents that are the subject matter of the later application, at
Exh.97, which has been allowed by the impugned order. It is further
submitted by the learned counsel for the petitioner that the
documents have been directed to be exhibited,without having been
proved by the respondents-plaintiffs.
Issue
notice returnable 15-4-2010. Ad-interim relief in terms of paragraph
10(c) is granted till then.
(Smt.Abhilasha Kumari,J)
arg
Top