Gujarat High Court
Manjibhai vs Shastri on 15 July, 2011
Gujarat High Court Case Information System
Print
CA/5746/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No.5746 of 2011
In
SECOND
APPEAL No.109 of 2011
=========================================
MANJIBHAI
KALYANBAHI & 5 - Applicant(s)
Versus
SHASTRI
BHAKTIPRASADJI GURU UTTAMPRIYDASJI - Respondent(s)
=========================================
Appearance:
MR
HARSHIT S TOLIA for
Applicant(s): 1 - 6.
MR PARTH S TOLIA for Applicant(s): 1 - 6.
None
for Respondent(s): 1,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 15/07/2011
ORAL
ORDER
1. Heard
Mr. Parth S. Tolia, learned advocate for the applicants.
2. Notice
returnable on 30th August, 2011. By way of ad-interim
relief, the implementation, operation and execution of the impugned
judgment and order dated 25th February, 2011 passed by the
learned Additional District Judge & Presiding Officer, Fast Track
Court No.2, Bhavnagar, Camp at Botad in Regular Civil Appeal
No.72/2002 to the extent the same remands the suit to the Court of
the learned Principal Civil Judge, Gadhada is hereby stayed.
Direct
Service is permitted.
(
Harsha Devani, J. )
hki
Top