Gujarat High Court
Vinodkumar vs Kamleshbhai on 16 August, 2010
Gujarat High Court Case Information System
Print
CA/3898/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 3898 of 2008
In
SECOND
APPEAL No. 77 of 2008
=========================================================
VINODKUMAR
MOHANLAL PAGI - Petitioner(s)
Versus
KAMLESHBHAI
MOHANBHAI PAGI & 2 - Respondent(s)
=========================================================
Appearance
:
MS
SNEHA A JOSHI for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MR NIRAL R MEHTA
for Respondent(s) : 1.2.1, 1.2.2,1.2.3 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 16/08/2010
ORAL
ORDER
Heard
the learned advocates of both the sides.
Considering
the averments made in the application, earlier order dated 9th
July 2008 granting ad-interim relief in terms of para 5[C] is
confirmed till final disposal of the Second Appeal. Rule is made
absolute. The application is disposed of with no order as to costs.
[H.B.
ANTANI, J.]
pirzada/-
Top