Gujarat High Court
Minakshiben vs Manilal on 10 February, 2011
Gujarat High Court Case Information System
Print
CA/12794/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12794 of 2010
In
FIRST
APPEAL No. 3223 of 2010
=========================================================
MINAKSHIBEN
D/O VITTHALBHAI LAD - Petitioner(s)
Versus
MANILAL
KESHAVBHAI LAD - Respondent(s)
=========================================================
Appearance
:
MR
RR MARSHALL, SR.ADVOCATE with MR VILAV K BHATIA
for
Petitioner.
MR KB PUJARA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 10/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocates for the parties.
In
facts and circumstances of the case, the ad-interim relief granted
earlier by this Court is made interim relief till final disposal of
the Appeal.
Rule
made absolute accordingly. No order as to cost.
(A.L.Dave,
J.)
(V.M.Sahai,
J.)
/moin
Top