Gujarat High Court High Court

Shantaben vs Harishkumar on 6 May, 2011

Gujarat High Court
Shantaben vs Harishkumar on 6 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13468/2008	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 13468 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 5355 of 2008
 

=========================================================


 

SHANTABEN
WD/O MANILAL ALIAS MANUBHAI ZARIA - Petitioner(s)
 

Versus
 

HARISHKUMAR
PRAMSHANKAR BHATT & 2 - Respondent(s)
 

=========================================================
Appearance : 
MS
MEGHA JANI for Petitioner(s) : 1, 
MR SURESH M
SHAH for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 28/11/2008 

 

ORAL
ORDER

Present
Civil Application is filed basically for interim relief to stay
further proceedings of Execution proceedings being No.11 of 2006
pending before the learned Executing Court. Mr.S.M.Shah, learned
Advocate for the opponents herein ? decree holder has stated at the
Bar that till final disposal of the aforesaid Special Civil
Application No.5355 of 2008, decree holder – opponents herein shall
not insist for further hearing of Execution Application No.11 of
2006.

In
view of the above, no further order is required to be passed. It will
be open for the petitioners to place this order before the learned
Executing Court and the learned Executing Court is directed to
adjourn the matter looking to above statement. With these, present
Civil Application is disposed of. Direct service is permitted.

[M.R.Shah,J.]

satish

   

Top