Gujarat High Court
Arjanbhai vs Deviben on 13 May, 2011
Gujarat High Court Case Information System
Print
CA/5437/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5437 of 2011
In
SECOND
APPEAL No. 255 of 2010
=========================================================
ARJANBHAI
PARBATBHAI ODEDARA - Petitioner(s)
Versus
DEVIBEN
BHIMABHAI MODHVADIYA - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1,
MR MM TIRMIZI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 13/05/2011
ORAL
ORDER
1. Heard
learned Advocates for the parties. The second appeal has already been
admitted on the substantial questions of law framed by the Court.
2. Having
regard to the facts and circumstances of the case, the interim relief
in terms of para 2(B) is granted pending the second appeal. C.A.
stands disposed of accordingly.
(BELA
TRIVEDI, J.)
jani
Top