Gujarat High Court High Court

Lilaben vs Shri on 14 May, 2010

Gujarat High Court
Lilaben vs Shri on 14 May, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4121/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 4121 of 2010
 

In


 

FIRST
APPEAL No. 918 of 2010
 

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

 

LILABEN
TULSIDASBHAI DHOLAKIA (PATEL) & 2 - Petitioner(s)
 

Versus
 

SHRI
RAJKOT MAHAJAN PANJRAPOLE TRUST & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Petitioner(s) : 1 - 3. 
MR SANDEEP N BHATT for Respondent(s) : 1 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 14/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Learned
advocate for the applicant does not press this stay application.
Prayer is granted. The stay application is rejected as not pressed.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top