Gujarat High Court High Court

Miraben vs Devabhai on 10 March, 2010

Gujarat High Court
Miraben vs Devabhai on 10 March, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8293/2009	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8293 of 2009
 

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

 

MIRABEN
BHERUBHAI WAGHELA & 1 - Petitioner(s)
 

Versus
 

DEVABHAI
LALBHAI WAGHELA - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SHILPA R SHAH for
Petitioner(s) : 1,MS ROOPAL R PATEL for Petitioner(s) : 2, 
NOTICE
SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 10/03/2010 

 

ORAL
ORDER

The
matter is notified at serial no.22 in 2nd Board. At the
request of Ms.Shilpa R. Shah the matter is taken up for
consideration. The learned advocate for the petitioner submitted that
though served, the respondent is deliberately avoiding hearing of
this matter. She further submitted that on last two occasions the
respondent had remained present before the Court and sought time to
engage an advocate, though Mr.D.R. Bhatt, learned advocate had
appeared in the Civil Application seeking condonation of delay.

2. Rule.

Notice as to interim relief returnable on 29th
March 2010. In the meantime ad interim relief in terms of para 7(D).
Direct service is permitted. To be heard with Appeal From Order No.2
of 2010. It should be placed on Board along with Civil Application
No.137 of 2010 on 29th March 2010.

(RAVI
R. TRIPATHI, J.)

karim

   

Top