Gujarat High Court
Ranmalbhai vs Jiviben on 27 April, 2011
Gujarat High Court Case Information System
Print
CA/16332/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 16332 of 2010
In
FIRST
APPEAL No. 2043 of 2005
=========================================================
RANMALBHAI
ARJANBHAI AHIR - Petitioner(s)
Versus
JIVIBEN
MANDANBHAI SADUL & 4 - Respondent(s)
=========================================================
Appearance
:
MR
CHETAN K PANDYA for
Petitioner(s) : 1,
None for Respondent(s) : 1, 1.2.1,1.2.2 - 2,
4,
MR MEHUL SHARAD SHAH for Respondent(s) : 3,
MR MAULIK J
SHELAT for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 27/04/2011
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is hereby
allowed in terms of paragraph 8(b). The main matter is fixed for
final hearing on 16th
November 2011. The application stands disposed of accordingly.
(K.S.
Jhaveri, J)
Aakar
Top