Gujarat High Court
Rupalben vs Bhikhiba on 15 June, 2010
Gujarat High Court Case Information System
Print
CA/5901/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5901 of 2010
In
APPEAL
FROM ORDER No. 153 of 2010
=========================================
RUPALBEN
HARSHADRAI TRIVEDI - Petitioner(s)
Versus
BHIKHIBA
D/O PRABHATSINH HARISINH CHAUHAN W/O FATEHSINH RAOL & 14 -
Respondent(s)
=========================================
Appearance :
MR
JITENDRA M PATEL for
Petitioner(s) : 1,
None for Respondent(s) : 1, 1.2.1, 1.2.2,1.2.3
- 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6,2.2.7 - 3, 3.2.1,
3.2.2, 3.2.3, 3.2.4,3.2.5 -
15.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 15/06/2010
ORAL
ORDER
RULE
returnable on 18.06.2010.
To be heard
with Civil Application No.5330 of 2010.
In view of the
ad interim relief already granted in Civil Application No.5330 of
2010, no orders are passed in this Civil Application at present.
However, liberty is reserved in favour of the applicant to request
the Court to pass appropriate orders in case of difficulty.
Direct service
permitted today.
(Ravi
R.Tripathi, J.)
*Shitole
Top