Gujarat High Court
Rubabbai vs Rubabbai on 6 September, 2011
Gujarat High Court Case Information System
Print
SA/31/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 31 of 2006
With
CIVIL
APPLICATION NO.2397 OF 2006
==============================================================
RUBABBAI
KADARBHAI MAKATI - Appellant(s)
Versus
RUBABBAI
KASAMBHAI MAKATI & 2 - Defendant(s)
==============================================================
Appearance
:
MR
RAJESH K SAVJANI for
Appellant(s) : 1,
None for Defendant(s) : 1, 1.2.1, 1.2.2,
1.2.3,1.2.4 -
3.
=====================================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.MEHTA
Date
: 28/02/2006
ORAL
ORDER
Notice
returnable on 20/3/2006. Meanwhile, the learned advocate for the
petitioner-appellant is requested to produce material documents in
this behalf.
As
far as Civil Application concerned, interim relief in terms of 4(B)
is granted. Direct service is permitted.
(K.M.MEHTA,
J.)
(ila)
Top