Gujarat High Court High Court

Sumitra vs Jagdishbhai on 22 February, 2011

Gujarat High Court
Sumitra vs Jagdishbhai on 22 February, 2011
Author: Jayant Patel,&Nbsp;Ms.Justice B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1578720/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 15787 of 2010
 

In


 

FIRST
APPEAL No. 4589 of 2010
 

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

 

SUMITRA
JAGDISHBHAI MANJARIA - Petitioner(s)
 

Versus
 

JAGDISHBHAI
AMRUBHAI MANJARIA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PJ KANABAR for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE B.M.TRIVEDI
		
	

 

 
 


 

Date
: 22/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.

Kanabar, learned counsel states that as re-marriage has taken place,
at this stage, he is not pressing the present application with a
liberty to file appropriate application for appropriate relief.

Permission
granted. Disposed of accordingly.

(JAYANT
PATEL, J.)

(Ms.

B.M.TRIVEDI, J.)

jani

   

Top