Gujarat High Court Case Information System
Print
CA/10321/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No.10321 of 2010
In
SECOND
APPEAL No.195 of 2010
=========================================
JADAVBHAI
DEVSIBHAI PARSANA & 2 - Applicant(s)
Versus
BIHARIDAS
GURU ANANDDASJI - Respondent(s)
=========================================
Appearance:
MR
VIMAL M PATEL for
Applicant(s): 1 - 3.
None for Respondent(s):
1,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 13/10/2011
ORAL
ORDER
1. Heard
Mr. Vimal Patel, learned advocate for the applicants. The
submissions advanced by the learned advocate have been recorded in
the order of even date made in Second Appeal No.195/2010, hence, it
is not necessary to reiterate the same.
2. Having
regard to the submissions advanced by the learned advocate for the
applicants, issue rule returnable on 29th November, 2011.
By way of ad-interim relief, the operation and implementation of the
judgment and decree dated 28th August, 2009 passed by the
Presiding Officer, 3rd Fast Track Court, Junagadh in
Regular Civil Appeal No.30/1999 as well as the judgment and decree
dated 7th October, 1998 passed by the learned 6th
Joint Civil Judge (S.D.), Junagadh in Regular Civil Suit No.252/1986
are hereby stayed.
(
Harsha Devani, J. )
hki
Top