Gujarat High Court High Court

Kirtikaben vs Gordhandas on 19 January, 2010

Gujarat High Court
Kirtikaben vs Gordhandas on 19 January, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/355/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 355 of 2010
 

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

KIRTIKABEN
SATISHCHANDRA BANSAL - Petitioner(s)
 

Versus
 

GORDHANDAS
MAGANLAL PARIKH & 1 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
YM THAKKAR for Petitioner(s) : 1, 
MR KV SHELAT for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 19/01/2010 

 

 
 
ORAL
ORDER

Heard
Mr.Y.M.Thakkar,learned counsel for the petitioner and
Mr.K.V.Shelat,learned counsel for the respondent No.1-Caveator.

Issue
notice returnable on 10-2-2010.

The
Record and Proceedings of Civil Misc. Application No.40 of 2004
pending before the learned Principal Senior Civil Judge,Dahod be
summoned, so as to reach this Court on or before 8-2-2010.

Mr.K.V.Shelat,learned
counsel for the respondent No.1-Caveator states at the Bar that till
the returnable date,the respondent No.1 shall not execute the decree.

(Smt.Abhilasha Kumari,J)

arg

   

Top