Gujarat High Court High Court

Mepa vs Kanaksinh on 4 September, 2008

Gujarat High Court
Mepa vs Kanaksinh on 4 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1042820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 10428 of 2008
 

In


 

APPEAL
FROM ORDER No. 288 of 2008
 

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

 

MEPA
HAMIR BHARWAD SELF & HEIR OF DECD HAMIR VELA - Petitioner(s)
 

Versus
 

KANAKSINH
JORSANG JADEJA SELF & HEIR OF DECD JORSANG - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BP MUNSHI for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 04/09/2008 

 

 
 
ORAL
ORDER

Rule
returnable on 6.10.2008.

Ad
interim relief in terms of paragraph-6(B).

(Akil
Kureshi,J.)

(raghu)

   

Top