Gujarat High Court
Pushpaben vs Chimiben on 15 June, 2010
Gujarat High Court Case Information System
Print
CA/5361/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5361 of 2010
In
APPEAL
FROM ORDER No. 138 of 2010
=========================================
PUSHPABEN
WD/O RAMDAS KANJIBHAI & 4 - Petitioner(s)
Versus
CHIMIBEN
@ MANIBEN D/O LALABHAI NANABHAI & WIFE OF PREMABHAI & 3 -
Respondent(s)
=========================================
Appearance :
MR
DHAVAL D VYAS for
Petitioner(s) : 1 - 5.
None for Respondent(s) : 1 - 2, 4,
MR KK
TRIVEDI for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 15/06/2010
ORAL
ORDER
Having heard
learned Advocate Mr.Dhaval D.Vyas for the applicants for the relief
prayed for, it is clear that grant of any relief will amount to
allowing Appeal from Order at this stage. Hence, no orders on this
application. The application is disposed of accordingly.
(Ravi
R.Tripathi, J.)
*Shitole
Top