Gujarat High Court
Sapna vs Darshan on 18 March, 2010
Gujarat High Court Case Information System
Print
FA/736/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 736 of 2009
With
CIVIL
APPLICATION No. 1992 of 2009
In
FIRST APPEAL No. 736 of 2009
With
FIRST
APPEAL No. 568 of 2010
=========================================================
SAPNA
RAMESHCHANDRA TRIVEDI W/O DARSHAN JANAKBHAI JOSHI - Appellant(s)
Versus
DARSHAN
JANAKBHAI JOSHI - Defendant(s)
=========================================================
Appearance
:
MR
MANAN A SHAH for
Appellant(s) : 1,
MR UTPAL M PANCHAL for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 18/03/2010
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
ORDER
IN FIRST APPEALS No.736 of 2009 AND 568 of 2010
Appeals
admitted. Notice of admission
is waived by learned advocate, Mr.Utpal Panchal, for the respondent.
ORDER
IN CIVIL APPLICATION No. 1992 of 2009 In FIRST APPEAL
No. 736 of 2009
Stay order
granted earlier is confirmed.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top