Gujarat High Court
Kirtikaben vs Gordhandas on 19 January, 2010
Gujarat High Court Case Information System
Print
SCA/355/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 355 of 2010
=====================================================
KIRTIKABEN
SATISHCHANDRA BANSAL - Petitioner(s)
Versus
GORDHANDAS
MAGANLAL PARIKH & 1 - Respondent(s)
=====================================================
Appearance :
MR
YM THAKKAR for Petitioner(s) : 1,
MR KV SHELAT for Respondent(s) :
1,
None for Respondent(s) :
2,
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 19/01/2010
ORAL
ORDER
Heard
Mr.Y.M.Thakkar,learned counsel for the petitioner and
Mr.K.V.Shelat,learned counsel for the respondent No.1-Caveator.
Issue
notice returnable on 10-2-2010.
The
Record and Proceedings of Civil Misc. Application No.40 of 2004
pending before the learned Principal Senior Civil Judge,Dahod be
summoned, so as to reach this Court on or before 8-2-2010.
Mr.K.V.Shelat,learned
counsel for the respondent No.1-Caveator states at the Bar that till
the returnable date,the respondent No.1 shall not execute the decree.
(Smt.Abhilasha Kumari,J)
arg
Top