Gujarat High Court High Court

State vs Havaben on 9 December, 2010

Gujarat High Court
State vs Havaben on 9 December, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11867/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 11867 of 2010
 

In


 

SECOND
APPEAL No. 213 of 2010
 

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

STATE
OF GUJARAT & 2 - Petitioner(s)
 

Versus
 

HAVABEN
ABDULBHAI - Respondent(s)
 

======================================
Appearance : 
MS VAYJANTI
PATHAK AGP for Petitioner(s) : 1 - 3. 
None
for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.
			 

SHUKLA
		
	

 

Date
: 09/12/2010 

 

 
ORAL
ORDER

1. Rule.

2. Heard
Ms.Vayjanti Pathak learned AGP and Mr.Ansin Desai for respondents.

3. Having
considered submissions made by learned AGP Vayjanti Pathak for State
and Mr.Ansin Desai, learned advocate for respondents and having
perused the records, prayer made in the application in terms of
Para:- 5(B) is granted till the final hearing and disposal of Second
Appeal

4. Operation,
execution and implementation of judgment and decree dated 08.05.2003
passed by the learned 5th Joint Civil Judge, S.D.,
Junagadh in Regular Civil Suit No.136 of 1993, which is confirmed by
learned Principal District Judge, Junagadh vide order dated
09.12.2009 in Regular Civil Appeal No.11 of 2005, is hereby stayed.

5. Rule
is made absolute to the aforesaid extent.

(RAJESH
H. SHUKLA, J.)

Amit

   

Top