Gujarat High Court High Court

Kantaben vs Shantaben on 8 July, 2010

Gujarat High Court
Kantaben vs Shantaben on 8 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5411/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 5411 of 2008
 

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

 

KANTABEN
SHRIKRISHNA AGRAWAL - Petitioner(s)
 

Versus
 

SHANTABEN
PRAVINBHAI PATEL & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BB NAIK, SR.ADVOCATE with MR DIPAK R DAVE
for
Petitioner(s) : 1, 
MR VIJAY NAIR for MR DEVANG NANAVATI for
Respondent(s) : 1, 
None for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,
1.2.4, 1.2.5, 1.2.6, 1.3.1, 1.3.2, 1.3.3,1.3.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 08/07/2010 

 

 
 
 ORDER

BELOW NOTE FOR SPEAKING TO MINUTES

Heard
learned Senior advocate Mr.B.B.Naik with Mr.Dipak Dave for the
petitioner and learned advocate Mr.Vijay Nair for Mr.Devang Nanavati
for the respondent.

Learned
Senior advocate for the petitioner submitted that inadvertently the
interim relief granted in terms of paragraph 6(B) is not incorporated
in the order. He requested that the same be incorporated in the
order.

Request
is granted. Order dated 25th
June 2010 be read with interim relief in terms of paragraph 6(B).

Paragraph
4 of the said order shall also read as under:

Mr.Devang
Nanavati, learned advocate waives service of rule on behalf of
respondent nos.1.3, 1.4 and 1.5.

Speaking
to Minutes stands disposed of.

(Ravi
R.Tripathi, J.)

/moin

   

Top