Gujarat High Court High Court

Arjanbhai vs Deviben on 13 May, 2011

Gujarat High Court
Arjanbhai vs Deviben on 13 May, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5437/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 5437 of 2011
 

In


 

SECOND
APPEAL No. 255 of 2010
 

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

 

ARJANBHAI
PARBATBHAI ODEDARA - Petitioner(s)
 

Versus
 

DEVIBEN
BHIMABHAI MODHVADIYA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Petitioner(s) : 1, 
MR MM TIRMIZI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

 
 


 

Date
: 13/05/2011 

 

ORAL
ORDER

1. Heard
learned Advocates for the parties. The second appeal has already been
admitted on the substantial questions of law framed by the Court.

2. Having
regard to the facts and circumstances of the case, the interim relief
in terms of para 2(B) is granted pending the second appeal. C.A.
stands disposed of accordingly.

(BELA
TRIVEDI, J.)

jani

   

Top