Gujarat High Court High Court

Minor vs J.D on 13 August, 2008

Gujarat High Court
Minor vs J.D on 13 August, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/76120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 761 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 2550 of 2008
 

With


 

CIVIL
APPLICATION No. 8881 of 2008
 

In
LETTERS PATENT APPEAL No. 761 of 2008
 

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

MINOR
PATAHN SALEMANBHAI DAUDBHAI MANSURI - Appellant(s)
 

Versus
 

J.D.
PARMAR - Respondent(s)
 

================================================= 
Appearance
: 
MR
TUSHAR L SHETH for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.3.1, 1.3.2,1.3.3  
MR MEHUL S SHAH for Respondent(s) : 1, 
MR
SURESH M SHAH for Respondent(s) : 1, 
None for Respondent(s) :
1.2.1  
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 13/08/2008  
ORAL ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

ORDER
IN LETTERS PATENT APPEAL:

The
appeal is admitted.

ORDER
IN CIVIL APPLICATION :

Rule
returnable on 8th September 2008.

Mr
Mehul Suresh Shah waives service of Rule for the respondent.

Till
then, there shall be ad-interim stay against the execution
proceedings.

(M.S. SHAH, Actg. C.J.)

(D.H. WAGHELA, J.)

zgs/-

   

Top