Gujarat High Court
Rakesh vs Bharti on 2 August, 2011
Gujarat High Court Case Information System
Print
CA/5486/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION 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 MD SHAH
Date
: 28/12/2010
ORAL
ORDER
Party-in-person
has placed on record written arguments. It is ordered to be
taken on record. S.O. to 20.01.2011. Interim relief
shall continue till then.
[M.D.SHAH,
J.]
JYOTI
Top