Gujarat High Court High Court

Kesarben vs Fulba on 20 July, 2010

Gujarat High Court
Kesarben vs Fulba on 20 July, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12191/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12191 of 2009
 

 
 
=============================================


 

KESARBEN
WD/O ISHWARPURI LALPURI & 1 - Petitioner(s)
 

Versus
 

FULBA
WD/O SHANKARPURI MOHANPURI & 34 - Respondent(s)
 

============================================= 
Appearance
: 
MR MB GANDHI for Petitioner(s)
: 1 - 2.MR CHINMAY M GANDHI for Petitioner(s) : 1 - 2. 
MR PRADEEP
PATEL for Respondent(s) : 1 - 5, 5.2.2,5.2.3 - 8,10 - 11,
13.2.1,13.2.2 - 19, 21, 
None for Respondent(s) : 5, 9, 13,24 - 26,
30, 
NOTICE SERVED for Respondent(s) : 9.2.1, 9.2.2, 9.2.3, 9.2.4,
20, 23, 29, 31.2.1, 31.2.2,31.2.3 - 33, 35, 
SERVED BY AFFIX.(N)
for Respondent(s) : 12, 22, 
- for Respondent(s) : 23, 29, 31.2.1,
31.2.2,31.2.3  
- for Respondent(s) : 23, 
NOTICE SERVED BY DS
for Respondent(s) : 0.0.0,0.0.0  
MR ANSHIN H DESAI for
Respondent(s) : 0.0.0  
- for Respondent(s) : 0.0.0
 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 20/07/2010 

 

ORAL
ORDER

Heard
learned advocates for the parties.

Rule.

Meanwhile,
ad-interim relief in terms of para 15(b).

[ANANT
S. DAVE, J.]

//smita//

   

Top