Gujarat High Court
Hiraben vs Vimlaben on 8 August, 2011
Gujarat High Court Case Information System
Print
CA/10202/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No.10202 of 2009
In
SECOND
APPEAL No.253 of 2009
=========================================
HIRABEN
D/O SOMABHAI BAPUBHAI & 2 - Applicant(s)
Versus
VIMLABEN
MANIBHAI PATEL & 3 - Respondent(s)
=========================================
Appearance:
MR
SURESH M SHAH for
Applicant(s): 1 - 3, 3.2.1, 3.2.2, 3.2.3, 3.2.4, 3.2.5,3.2.6
None
for Respondent(s): 1, 4,
MR AJ PATEL for MR DIPUM S RAMI for
Respondent(s): 1.2.1,1.2.2
SERVED BY AFFIX.(N) for Respondent(s):
2 - 3.
MR SUNIT SHAH for MR RISHIT P BHATT for Respondent(s): 2 -
3.
RULE SERVED for Respondent(s): 4.2.1, 4.2.2, 4.2.3, 4.2.4,
4.2.5,4.2.6
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 08/08/2011
ORAL
ORDER
Heard
Mr. S.M. Shah, learned advocate for the applicants, Mr. A.J. Patel,
learned advocate for respondents No.1.2.1 and 1.2.2 and Mr. Sunit
Shah, learned advocate for respondents No.2 and 3. Arguments are
concluded. Judgment is reserved.
(
Harsha Devani, J. )
hki
Top