Gujarat High Court
Remubhai vs Jalapsingh on 23 June, 2011
Gujarat High Court Case Information System
Print
SCA/7693/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7693 of 2011
======================================
REMUBHAI
JETHABHAI VASAVA - Petitioner
Versus
JALAPSINGH
KALUBHAI KOTHARI - Respondent
======================================
Appearance :
MR
JOY MATHEW for the Petitioner.
MR HARSHAD K PATEL for the
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/06/2011
ORAL
ORDER
RULE.
By way of ad-interim relief parties are directed to maintain
status quo as on today. Shri Harshad K. Patel, learned advocate
waives service of notice of Rule on behalf of the respondent, who is
on caveat.
[M.R.SHAH,J]
*dipti
Top