Gujarat High Court
Bholabhai vs Vallabhbhai on 26 November, 2010
Gujarat High Court Case Information System
Print
SCA/14946/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14946 of 2010
=========================================================
BHOLABHAI
VIRJIBHAI PATEL - Petitioner(s)
Versus
VALLABHBHAI
GOVINDBHAI PATEL - Respondent(s)
=========================================================
Appearance
:
MR
NAYAN D PAREKH for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 26/11/2010
ORAL
ORDER
Issue
Notice and Notice as to interim relief returnable on 14th
December, 2010, on condition that the petitioner shall deposit
Rs.80,000/- (Rupees Eighty Thousand only) within 15 days before this
Court. Meanwhile ad-interim relief in terms of para 8(B) is granted.
If the petitioner has not complied with the aforesaid condition,
then the ad-interim relief granted by this Court will automatically
stand vacated. Direct service is permitted.
(
M.D. SHAH, J. )
syed/
Top