Gujarat High Court High Court

Nanubhai vs Maniben on 23 November, 2010

Gujarat High Court
Nanubhai vs Maniben on 23 November, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/341/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 341 of 2010
 

With


 

CIVIL
APPLICATION No. 13517 of 2010
 

In
APPEAL FROM ORDER No. 341 of 2010
 

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

 

NANUBHAI
CHHIMKABHAI & 2 - Appellant(s)
 

Versus
 

MANIBEN
D/O VALIBEN FAKIRBHAI AND WIFE THAKORBHAI LAKHUBHAI & 23 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHAVAL D VYAS for
Appellant(s) : 1 - 3. 
MR MP SHAH for Respondent(s) : 1, 
MS.
KRUTI M SHAH for Respondent(s) : 1-2 
None for Respondent(s) : 3 -
24. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 23/11/2010 

 

ORAL
ORDER

Leave
to amend.

Notice
as to admission of the appeal as well as interim relief, returnable
on 22-12-2010. Learned advocate, Ms.Kruti M.Shah waives service of
notice on behalf of respondent Nos.1 and 2.

Office
is directed to list Appeal From Order No.331 of 2007 along with this
matter.

(M.D.SHAH,J.)

radhan

   

Top