Gujarat High Court High Court

Memunabibi vs Aminabibi on 30 April, 2010

Gujarat High Court
Memunabibi vs Aminabibi on 30 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5302/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5302 of 2010
 

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


 

MEMUNABIBI
ANVARHUSSAIN SHAIKH - Petitioner(s)
 

Versus
 

AMINABIBI
WD/O HUSSAINMIYA GULAMNABI & 6 - Respondent(s)
 

=========================================
 
Appearance : 
MR
EE SAIYED for
Petitioner(s) : 1,MR SIKANDER SAIYED for Petitioner(s) : 1, 
None
for Respondent(s) : 1 - 7. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 30/04/2010 

 

 
 
ORAL
ORDER

Learned
Advocate Mr.Saiyed for the petitioner wants some time to explore
possibility of an amicable settlement in the matter. At his request,
the matter is adjourned to 10.05.2010, with an understanding that in
the event, the parties fail to reach amicable settlement, the matter
will proceed on that day.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top