Gujarat High Court Case Information System
Print
CA/2487/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2487 of 2010
In
CIVIL
APPLICATION - FOR STAY No. 1466 of 2010
In
FIRST
APPEAL No. 236 of 2010
=========================================
ILABEN
MUKESHBHAI PATEL
Versus
DR
ANIMESH BANSILAL CHOKSI
=========================================Appearance
:
MR ANSHIN H
DESAI for
the Applicant
MR TARAK DAMANI for the
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 10/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
the learned counsel for the parties.
Interim
relief granted by this Court, vide order dated 10.2.2010 in Civil
Application No.1466 of 2010 in First Appeal No.236 of 2010, is
modified to the extent that instead of entire prayer 5[A], only part
of the prayer which relates to specified properties, i.e. bungalow
and commercial plot No.163, will remain under injunction as prayed in
prayer 5[A]. It will not relate to any other properties. The
injunction will continue during the pendency of the appeal.
The
Civil Application is disposed of accordingly.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
omkar
Top