Gujarat High Court
Manjulaben vs Vikrambhai on 19 January, 2011
Gujarat High Court Case Information System
Print
CA/2175/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 2175 of 2010
In
SECOND
APPEAL No. 51 of 2010
=========================================================
MANJULABEN
AMARCHAND SHAH & 3 - Petitioner(s)
Versus
VIKRAMBHAI
CHOTUBHAI SHAH & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AM PAREKH for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 - 3, 3.2.1, 3.2.2,3.2.3 - 4,
4.2.1, 4.2.2,4.2.3
None for Respondent(s) : 1,
NOTICE SERVED
BY DS for Respondent(s) : 1.2.1,1.2.2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 19/01/2011
ORAL
ORDER
Heard
learned advocate Mr. AM Parekh on behalf of applicant, learned
advocate Mr. DB Mehta appearing for opponent.
Learned
advocate Mr. Mehta submitted hat he is opposing interim relief
granted by this Court and for that affidavit in reply is filed by
opponent. Copy thereof is received by learned advocate Mr. Parekh
in September, 2010. However, learned advocate Mr. Parekh submitted
that he has not received it but he wants some time to file rejoinder
against aforesaid reply filed by opponent.
Considering
request made by learned advocate Mr. Parekh, matter is adjourned to
7/2/2011.
(H.K.RATHOD,
J)
asma
Top