Gujarat High Court High Court

Rakesh vs Bharti on 12 May, 2011

Gujarat High Court
Rakesh vs Bharti on 12 May, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5486/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 5486 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 8137 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 8137 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 10866 of 2008
 

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

 

RAKESH
AMARSINH DAMIR - Petitioner(s)
 

Versus
 

BHARTI
RAKESH DAMIR - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HORMAZ B SHETHNA for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
1, 
PARTY-IN-PERSON for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 12/05/2011 

 

 
 
ORAL
ORDER

Since
these matters were not
treated as Part-Heard matters by this Court, the
office shall place the matters before the appropriate Court on
13.06.2011. Interim relief granted earlier to continue till then.

(K.S.JHAVERI,
J.)

niru*

   

Top