Gujarat High Court
Mohanlal vs Prasunna on 25 August, 2010
Gujarat High Court Case Information System
Print
CRA/228/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 228 of 2005
==============================================================
MOHANLAL
& CO. & 1 - Applicant(s)
Versus
PRASUNNA
SARABHAI & 3 - Opponent(s)
==============================================================
Appearance
:
MR
KV SHELAT for
Applicant(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6,
2.2.7,2.2.8
MR DC DAVE for Opponent(s) : 1,
None for
Opponent(s) : 2 -
4.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 27/09/2005
ORAL
ORDER
At
the request of Mr.K.V. Shelat, learned advocate, S.O. 04.10.2005.
Learned advocate Mr.Dhaval C, Dave, appearing
for respondents states that in the meantime
decree will not be executed.
(RAVI
R. TRIPATHI, J.)
karim
Top