Gujarat High Court High Court

Minakshiben vs Manilal on 10 February, 2011

Gujarat High Court
Minakshiben vs Manilal on 10 February, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Sahai,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12794/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12794 of 2010
 

In


 

FIRST
APPEAL No. 3223 of 2010
 

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

 

MINAKSHIBEN
D/O VITTHALBHAI LAD - Petitioner(s)
 

Versus
 

MANILAL
KESHAVBHAI LAD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RR MARSHALL, SR.ADVOCATE with MR VILAV K BHATIA
for
Petitioner. 
MR KB PUJARA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 10/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard
learned advocates for the parties.

In
facts and circumstances of the case, the ad-interim relief granted
earlier by this Court is made interim relief till final disposal of
the Appeal.

Rule
made absolute accordingly. No order as to cost.

(A.L.Dave,
J.)

(V.M.Sahai,
J.)

/moin

   

Top