Gujarat High Court High Court

Kunvargar vs Rajendra on 16 March, 2010

Gujarat High Court
Kunvargar vs Rajendra on 16 March, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3350/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3350 of 2010
 

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

KUNVARGAR
RANCHHODGAR GUNSAI - Petitioner(s)
 

Versus
 

RAJENDRA
RAMJI SOTA & 1 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
BY MANKAD for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 16/03/2010 

 

 
 
ORAL
ORDER

Heard
Mr.B.Y.Mankad, learned counsel for the petitioner. It is submitted by
him that the earlier application (Exh.85) of the
respondents-plaintiffs was rejected by the Court vide order dated
25-11-2008. The said application was for exhibiting the same
documents that are the subject matter of the later application, at
Exh.97, which has been allowed by the impugned order. It is further
submitted by the learned counsel for the petitioner that the
documents have been directed to be exhibited,without having been
proved by the respondents-plaintiffs.

Issue
notice returnable 15-4-2010. Ad-interim relief in terms of paragraph
10(c) is granted till then.

(Smt.Abhilasha Kumari,J)

arg

   

Top