Gujarat High Court High Court

Limijibhai vs Ditabhai on 11 August, 2010

Gujarat High Court
Limijibhai vs Ditabhai on 11 August, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1182/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 1182 of 2009
 

In


 

SECOND
APPEAL No. 20 of 2009
 

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


 

LIMIJIBHAI
VALABHAI MUNIYA - Petitioner(s)
 

Versus
 

DITABHAI
PUNIYABHAI MUNIYA & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
NIRAL R MEHTA for
Petitioner(s) : 1, 
MR HEMANT K MAKWANA for Respondent(s) : 1 -
2. 
NOTICE SERVED for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 11/08/2010 

 

 
 
ORAL
ORDER

Heard
the learned Advocates of both the sides.

RULE.

Considering the
averments made in the application and the reasonings assigned by the
courts below, I am of the view that the status-quo as on today is
required to be maintained by both the sides during the pendency and
hearing of the Second Appeal. In view of the above, Rule is made
absolute.

[H.B.

ANTANI, J.]

msp

   

Top