Gujarat High Court
Kiran vs Unknown on 4 February, 2011
Gujarat High Court Case Information System Print CRA/30/2006 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL REVISION APPLICATION No. 30 of 2006 ========================================================= KIRAN MAHESH KHATRI - Applicant(s) Versus HEMAXI KIRAN KHATRI - Opponent(s) ========================================================= Appearance : MR AJAY R MEHTA for Applicant(s) : 1, MR VN BHAGODIA for Opponent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.MEHTA Date : 08/01/2007 ORAL ORDER
In
this matter, my learned Brother Justice Mr. A.M. Kapadia on 6.7.2006
has passed following order :
?SRule.
Notice as to interim relief returnable on 10th August
2006.
Ad
interim relief in terms of paragraph 11(b) is granted till further
order.??
Thereafter,
this Court has passed another order on 4th September 2006
and after that, the matter has reached for hearing in the months of
November 2006, December 2006 and January 2007. The matter is fixed
for final hearing on 31st January 2007 and to be placed on
final hearing Board.
(K.M.
MEHTA, J.)
ynvyas
Top