Gujarat High Court
Alkaben vs Yauvankumar on 19 July, 2011
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