Gujarat High Court High Court

Jivanbhai vs Popatbhai on 30 September, 2008

Gujarat High Court
Jivanbhai vs Popatbhai on 30 September, 2008
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6116/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 6116 of 2008
 

In


 

SECOND
APPEAL No. 107 of 2008
 

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

 

JIVANBHAI
BABABHAI VAGHARI - Petitioner(s)
 

Versus
 

POPATBHAI
BABABHAI VAGHARI & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PY DIVYESHVAR for
Applicant(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
MR DEVANG VYAS for Respondent(s) : 3 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 30/09/2008 

 

 
 
ORAL
ORDER

I
have heard Mr. P.Y.Divyeshvar, learned counsel for the applicant and
Mr. Devang Vyas, learned counsel for respondent nos. 3 to 6. The
respondent nos. 1 and 2 have been served, however, none appears on
their behalf.

The
order dated 7.8.2008 passed in this Civil Application is confirmed
and shall remain in force, till the final disposal of the appeal.

The
application is disposed of accordingly. Rule is made absolute to the
above extent.

(Smt.

Abhilasha Kumari,J)

Jayanti*

   

Top