Gujarat High Court High Court

Manubhai vs Kantaben on 6 May, 2011

Gujarat High Court
Manubhai vs Kantaben on 6 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13557/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 13557 of 2008
 

In


 

APPEAL
FROM ORDER No. 366 of 2008
 

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


 

MANUBHAI
SENDHABHAI BHARWAD - Petitioner(s)
 

Versus
 

KANTABEN
WD/O SOMABHAI SHIVABHAI & 4 - Respondent(s)
 

=========================================================
Appearance : 
MR
PJ VYAS for Petitioner(s) : 1, 
None for
Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 01/12/2008 

 

 
ORAL
ORDER

Notice
for final disposal returnable on 29.12.2008. Shri Ashok Parmar,
learned advocate waives service of notice on behalf of the respondent
Nos. 1 to 3. Shri Anand Patel, learned advocate waives service of
notice on behalf of the respondent No.5.

Shri
M.B. Gandhi, learned advocate appearing for the applicant and Shri
Anand Patel, learned advocate for the respondent No.5 has submitted
that against the Appeal from Order the respondent No.5 shall not
further transfer/alienate the suit property and interfere in any
manner whatsoever.

(M.R.SHAH,J.)

kaushik

   

Top