Gujarat High Court High Court

Rajesh vs Radha-Daughter on 18 January, 2011

Gujarat High Court
Rajesh vs Radha-Daughter on 18 January, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14336/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CIVIL
APPLICATION - FOR STAY No. 14336 of 2010
 

In
SECOND APPEAL (STAMP NUMBER) No. 209 of 2010To 

 

SECOND
APPEAL No. 256 of
2010 
=========================================================

 

RAJESH
SAMMUKHRAI HARWANI - Petitioner(s)
 

Versus
 

RADHA-DAUGHTER
OF ASHOK ATLANI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1, 
None for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 18/01/2011 

 

ORAL
ORDER

Learned
Advocate Mr. Mamjudar is appearing for applicant. Learned Advocate
Mr.Umang Vyas for learned advocate Mr. Hiral K. Shah is appearing for
respondents. This application is preferred by applicants with a
prayer to grant interim relief as prayed for in paragraph 4(B). So
long second appeal has not been registered, office objections are not
removed by applicant in second appeal, second appeal has still
remained as Stamp Number 209 of 2010, therefore, such civil
application cannot be entertained by this court unless and until
second appeal is registered in the file in registry of this court.
Therefore, this civil application is accordingly disposed of with
liberty to applicant to file fresh application with same relief after
second appeal is registered removing office objection in registry.
Accordingly, this application is disposed of.

(H.K.

Rathod,J.)

Vyas

   

Top