Gujarat High Court
Rakesh vs Bharti on 12 May, 2011
Gujarat High Court Case Information System
Print
CA/5486/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5486 of 2009
In
SPECIAL
CIVIL APPLICATION No. 8137 of 2008
With
SPECIAL
CIVIL APPLICATION No. 8137 of 2008
With
SPECIAL
CIVIL APPLICATION No. 10866 of 2008
=========================================================
RAKESH
AMARSINH DAMIR - Petitioner(s)
Versus
BHARTI
RAKESH DAMIR - Respondent(s)
=========================================================
Appearance
:
MR
HORMAZ B SHETHNA for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) :
1,
PARTY-IN-PERSON for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/05/2011
ORAL
ORDER
Since
these matters were not
treated as Part-Heard matters by this Court, the
office shall place the matters before the appropriate Court on
13.06.2011. Interim relief granted earlier to continue till then.
(K.S.JHAVERI,
J.)
niru*
Top