Gujarat High Court
Hemlataben vs Vijaybhai on 10 June, 2011
Gujarat High Court Case Information System
Print
C/CA/6107/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No 6107 of 2011
================================================================
HEMLATABEN
D/O KANTIBHAI MAKANBHAI....Petitioner(s)
Versus
VIJAYBHAI
DAHYABHAI JADAV....Respondent(s)
================================================================
Appearance:
MR
RAMNANDAN SINGH as ADVOCATE for the Appellant(s) No. 1
MR
SK BUKHARI as ADVOCATE for the Defendant(s) No. 1
================================================================
CORAM:
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 10/06/2011
ORAL
ORDER
Notice,
returnable on 20.06.2011. Mr.Sunil, ld.advocate for Mr.SK
Bukhari, waives service of notice for respondent.
Having
regard to the facts and circumstances of the case, ad-interim relief
in terms of paragraph 11(A) is granted, till further orders.
(BELA
TRIVEDI, J.)
(binoy)
Page
1 of 1
Top