Gujarat High Court High Court

Civil Application No. 6092 Of 2002 vs Unknown on 2 August, 2010

Gujarat High Court
Civil Application No. 6092 Of 2002 vs Unknown on 2 August, 2010
Author: A.M.Kapadia,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CIVIL APPLICATION No 6092 of 2002


             in


     SECOND APPEALNo 60         of 2002



     --------------------------------------------------------------
     DINESHBHAI V MEHTA
Versus
     KOTHARI CHANDRAKANT GUNVANTRAI
     --------------------------------------------------------------
     Appearance:
     1. Civil Application No. 6092 of 2002
          MR JV JAPEE for Petitioner No. 1
          .......... for Respondent No. 1-2


     --------------------------------------------------------------


                  CORAM : MR.JUSTICE A.M.KAPADIA


                  Date of Order: 25/11/2002


ORAL ORDER

Rule. Notice as to interim relief returnable on
13.12.2002. Ad intrim relief in terms of para 4(b) is
granted till then.

(A.M.Kapadia,J)
Jayanti*