Gujarat High Court
Dayabhai vs Gauriben on 12 January, 2011
Gujarat High Court Case Information System
Print
CA/206/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 206 of 2011
In
CIVIL
APPLICATION No. 144 of 2010
In
APPEAL
FROM ORDER No. 4 of 2010
=========================================================
DAYABHAI
KESHABHAI DABHI & 1 - Petitioner(s)
Versus
GAURIBEN
WD/O AMARSHIBHAI DABHI THROUGH HERSELF AND HER MINO - Respondent(s)
=========================================================
Appearance :
MR
AB MUNSHI for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1, 1.2.4,
1.2.5,1.2.6
MR ASHISH H SHAH for Respondent(s) : 1.2.1
MR
DHAVAL D VYAS for Respondent(s) : 1.2.2
MR RC SEJPAL for
Respondent(s) : 1.2.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 12/01/2011
ORAL
ORDER
Heard.
In view of the order dated 16.08.2010 passed by the Hon’ble Apex
Court in Civil Appeal No. 6799-6800 of 2010, Civil Application No.
144 of 2010 is required to be recalled and same is hereby recalled.
Office is directed to list the said application for admission on
18.01.2011.
The
application stands disposed of accordingly.
[K.S.
JHAVERI, J.]
/phalguni/
Top