Gujarat High Court
Narmadaben vs Patel on 22 April, 2011
Gujarat High Court Case Information System
Print
AO/153/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 153 of 2011
With
CIVIL
APPLICATION No. 4991 of 2011
With
APPEAL
FROM ORDER No. 154 of 2011
With
CIVIL
APPLICATION No. 4992 of 2011
=========================================================
NARMADABEN
MADHAVRAY SAVANI THROUGH POA - Appellant(s)
Versus
PATEL
DINESHBHAI RANCHHODBHAI & 13 - Respondent(s)
=========================================================
Appearance
:
MR
DHIRAJ M PATEL for
Appellant(s) : 1,
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3,1.2.4 - 7, 7.2.1, 7.2.2, 7.2.3, 7.2.4, 7.2.5,7.2.6 - 10,
10.2.1,10.2.2 -
14.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/04/2011
ORDER
IN APPEALS FROM ORDER
Admit.
To be fixed for final hearing on 08.08.2011.
(K.S.JHAVERI,
J.)
ORDER
IN CIVIL APPLICATIONS
In
the present applications, if the interim relief is granted, it would
amount to allowing the appeals from order at this stage. These
applications cannot be entertained and the same are rejected.
(K.S.JHAVERI,
J.)
niru*
Top