Gujarat High Court High Court

Alkaben vs Yauvankumar on 19 July, 2011

Gujarat High Court
Alkaben vs Yauvankumar on 19 July, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2121/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2121 of 2011
 

With


 

CIVIL
APPLICATION No. 7516 of 2011
 

In


 

FIRST
APPEAL No. 2121 of 2011
 

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

 

ALKABEN
D/O POPATLAL MEHTA & W/O YAUVANKUMAR HASMUKHRAI DAVE -
Appellant(s)
 

Versus
 

YAUVANKUMAR
HASMUKHRAI DAVE - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
SHAKEEL A QURESHI for
Appellant(s) : 1, 
MR BP MUNSHI for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 19/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Admit.

Mr.Munshi waives notice.

By
ad-interim order, there shall be stay against execution and
implementation of the judgment and decree of the Family Court.

Mr.Munshi
prays for time. S.O.to 9.8.2011.

(JAYANT
PATEL,J)

(R.M.CHHAYA,J)

pathan

   

Top