Gujarat High Court
Urviben vs Jitendra on 17 August, 2010
Gujarat High Court Case Information System
Print
CA/10893/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 10893 of 2009
In
FIRST
APPEAL No. 3933 of 2009
=========================================================
URVIBEN
JITENDRA DAVE - Petitioner(s)
Versus
JITENDRA
BIPINCHANDRA DAVE - Respondent(s)
=========================================================
Appearance :
MR
ASHISH H SHAH for
Petitioner(s) : 1,
MR MEHUL S SHAH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 17/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Considering
the facts and circumstances, the ad interim stay granted earlier
shall continue as interim relief since the First Appeal is admitted.
However, if the First Appeal is not finally heard within reasonable
time, the opponent shall be at the liberty to move for vacating the
interim relief.
(JAYANT
PATEL, J.)
(BANKIM.N.MEHTA,
J.)
*bjoy
Top