Gujarat High Court
Hamir vs Ravabhai on 17 January, 2011
Gujarat High Court Case Information System
Print
AO/287/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 287 of 2010
With
CIVIL
APPLICATION No. 10363 of 2010
=========================================================
HAMIR
HIRA RABARI THROUGH POA VANABHAI S RABARI & 4 - Appellant(s)
Versus
RAVABHAI
BHIKHABHAI HUMBLE (AYER) & 2 - Respondent(s)
=========================================================
Appearance
:
MR
CH VORA for
Appellant(s) : 1 - 5.
MS RENUKA K PARIKH for Respondent(s) : 1,
MR
ANAND B GOGIA for Respondent(s) : 1 - 3.
MR RB GOGIA for
Respondent(s) : 1 - 3.
MR BB GOGIA for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/01/2011
ORAL
ORDER
Admit.
Expedite.
(K.S.
JHAVERI, J.)
ORDER
IN CIVIL APPLICATION
Heard
learned advocates for both the sides. Reasoned order is not invited
by the learned advocates. Hence, status quo to be maintained by both
sides. Civil application stands disposed of accordingly.
(K.S.
JHAVERI, J.)
Divya//
Top