Gujarat High Court
Bai vs Pravinbhai on 22 July, 2011
Gujarat High Court Case Information System
Print
CA/5443/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 5443 of 2011
In
SECOND
APPEAL No.141 of 2010
=========================================
BAI
DAVALBEN NAGJIBHAI & 10 - Applicant(s)
Versus
PRAVINBHAI
VALLABHBHAI & 1 - Respondent(s)
=========================================
Appearance:
MR
HARSHIT S TOLIA for
Applicant(s): 1 - 11.
MR PARTH S TOLIA for Applicant(s): 1 - 11.
MR
BM MANGUKIYA for Respondent(s): 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 -
2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5,2.2.6
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 22/07/2011
ORAL
ORDER
Mr.
B.M. Mangukiya, learned advocate is reported to be sick. Hence, the
matter is adjourned to 5th August, 2011.
(
Harsha Devani, J. )
hki
Top