Gujarat High Court
Dalwadi vs Jijibhai on 23 June, 2008
Bench: S.R.Brahmbhatt
CA/9917/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR INTERIM RELIEF No. 9917 of 2007 In SECOND APPEAL No. 146 of 2007 ========================================================= DALWADI MAGANLAL VAGHJIBHAI ý Applicant Versus JIJIBHAI DAYABHAI MORI - Respondent ========================================================= Appearance : MR CL SONI for Applicant : 1, MEENA VYAS for Respondent : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 23/06/2008 ORAL ORDER
Heard
learned counsel for the parties. Civil Application is disposed of.
The interim relief granted earlier shall continue till final disposal
of the Second Appeal. Rule made absolute to the aforesaid extent.
(S.R.BRAHMBHATT,
J.)
pallav