Gujarat High Court High Court

Hamir vs Ravabhai on 17 January, 2011

Gujarat High Court
Hamir vs Ravabhai on 17 January, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/287/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 287 of 2010
 

With


 

CIVIL
APPLICATION No. 10363 of 2010
 

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

 

HAMIR
HIRA RABARI THROUGH POA VANABHAI S RABARI & 4 - Appellant(s)
 

Versus
 

RAVABHAI
BHIKHABHAI HUMBLE (AYER) & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CH VORA for
Appellant(s) : 1 - 5. 
MS RENUKA K PARIKH for Respondent(s) : 1, 
MR
ANAND B GOGIA for Respondent(s) : 1 - 3. 
MR RB GOGIA for
Respondent(s) : 1 - 3. 
MR BB GOGIA for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 17/01/2011 

 

 
 
ORAL
ORDER

Admit.

Expedite.

(K.S.

JHAVERI, J.)

ORDER
IN CIVIL APPLICATION

Heard
learned advocates for both the sides. Reasoned order is not invited
by the learned advocates. Hence, status quo to be maintained by both
sides. Civil application stands disposed of accordingly.

(K.S.

JHAVERI, J.)

Divya//

   

Top