Gujarat High Court High Court

Amubhai vs Menaben on 10 February, 2011

Gujarat High Court
Amubhai vs Menaben on 10 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/108/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 108 of 2009
 

With


 

CROSS
OBJECTION (STAMP NUMBER) No. 95 of 2009
 

In
SECOND APPEAL No. 108 of 2009
 

With


 

SECOND
APPEAL No. 109 of 2009
 

With


 

CIVIL
APPLICATION No. 3042 of 2009
 

In
SECOND APPEAL No. 108 of 2009
 

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

 

AMUBHAI
KANJIBHAI KAPADI & 1 - Appellant(s)
 

Versus
 

MENABEN
NAGARBHAI KAPADI & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL S SHAH for
Appellant(s) : 1 - 2.MR SURESH M SHAH for Appellant(s) : 1 -
2. 
NOTICE SERVED for Defendant(s) : 1 - 2. 
MS ARCHANA R ACHARYA
for Defendant(s) : 1, 
MR ANSHIN H DESAI for Defendant(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 10/02/2011 

 

 
 
ORAL
ORDER

Considering
request made by learned advocate Ms. Archana Acharya, matters are
adjourned to 11/3/2011. Ad interim relief granted earlier shall
remain continue till then.

(H.K.RATHOD,
J)

asma

   

Top