Gujarat High Court Case Information System
Print
CA/14336/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 14336 of 2010
In
SECOND APPEAL (STAMP NUMBER) No. 209 of 2010To
SECOND
APPEAL No. 256 of
2010
=========================================================
RAJESH
SAMMUKHRAI HARWANI - Petitioner(s)
Versus
RADHA-DAUGHTER
OF ASHOK ATLANI - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1,
None for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 18/01/2011
ORAL
ORDER
Learned
Advocate Mr. Mamjudar is appearing for applicant. Learned Advocate
Mr.Umang Vyas for learned advocate Mr. Hiral K. Shah is appearing for
respondents. This application is preferred by applicants with a
prayer to grant interim relief as prayed for in paragraph 4(B). So
long second appeal has not been registered, office objections are not
removed by applicant in second appeal, second appeal has still
remained as Stamp Number 209 of 2010, therefore, such civil
application cannot be entertained by this court unless and until
second appeal is registered in the file in registry of this court.
Therefore, this civil application is accordingly disposed of with
liberty to applicant to file fresh application with same relief after
second appeal is registered removing office objection in registry.
Accordingly, this application is disposed of.
(H.K.
Rathod,J.)
Vyas
Top