Gujarat High Court
Jorsinh vs Unknown on 15 November, 2011
Gujarat High Court Case Information System
Print
CRA/135/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 135 of 2008
=========================================================
JORSINH
PEMJIBHAI PUROHIT - Applicant(s)
Versus
TARABEN
@ BHAVNABEN NAGINDAS SHAH - Opponent(s)
=========================================================
Appearance
:
MR
KHAN SAMIR AFZAL for
Applicant(s) : 1,
MR YM THAKORE for Opponent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 04/09/2008
ORAL
ORDER
After
having heard Mr.Khan Samir Afzal for the Applicant and after going
through the contents of the following judgments cited by him:
(i) Ghadhvi
Jitendra Ishwardas v/s B.K.Thakker, 1994(2) GLR 1053, and
(ii) Geetaben
Maganlal Jethwa v/s Narendra Pranjivan Pandya, 1999(4) GCD 3318,
issue
RULE. Ad interim relief
granted is made absolute and shall continue to operate till the
final disposal of the Revision Application.
List
for final hearing on 23.9.2008.
(Smt.
Abhilasha Kumari,J)
Jayanti*
Top