Gujarat High Court
Jivan vs Labhu on 9 November, 2011
Gujarat High Court Case Information System Print SCA/27409/2006 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 27409 of 2006 ========================================================= JIVAN NARSINH BUHECHA - Petitioner(s) Versus LABHU NARSI WALA - Respondent(s) ========================================================= Appearance : MR HR PRAJAPATI for Petitioner(s) : 1, None for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.MEHTA Date : 28/12/2006 ORAL ORDER
Heard
Mr.H.R.Prajapati, ld.Advocate for the petitioner. He has relied upon
the decision of the Hon’ble Apex Court in the case of Sharda v.
Dharmpal, reported in AIR 2003 SC 3450 and on the decision of this
Court in the case of Jyotsnaben Ratilal v.Pravinchandra Tulsidas,
reported in AIR 2003 Gujarat 222.
In
view of the above, Rule. Interim relief in terms of para
16(b). D.S. Permitted.
(K.M.Mehta,
J.)
Sreeram.
Top