Gujarat High Court
Harilal vs Rameshbhai on 26 October, 2010
Gujarat High Court Case Information System
Print
FA/4224/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4224 of 2006
With
CIVIL
APPLICATION No. 12835 of 2006
AND
FIRST
APPEAL No. 4225 of 2006
With
CIVIL
APPLICATION No. 12836 of 2006
=========================================================
HARILAL
LAXMANBHAI MAKWANA - Appellant(s)
Versus
RAMESHBHAI
BADHABHAI & 6 - Defendant(s)
=========================================================
Appearance
:
MR
MRUGEN K PUROHIT for
Appellant(s) : 1, 1.2.1,1.2.2
None for Defendant(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.S.SHAH
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 13/11/2006
COMMON ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)
FIRST
APPEAL Nos. 4224 and 4225 of 2006
The
appeals are admitted.
CIVIL
APPLICATION Nos. 12835 and 12836 of 2006
The
injunction orders dated 13.10.2006 and 4.11.2006 in Misc. Civil
Application No. 2657 of 2006 shall continue till 30th
November, 2006.
S.O.
to 29th November, 2006.
[M.S.
SHAH, J.] [AKIL KURESHI, J.]
sundar/-
Top