Gujarat High Court
Sumitra vs Jagdishbhai on 22 February, 2011
Gujarat High Court Case Information System
Print
CA/1578720/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 15787 of 2010
In
FIRST
APPEAL No. 4589 of 2010
=========================================================
SUMITRA
JAGDISHBHAI MANJARIA - Petitioner(s)
Versus
JAGDISHBHAI
AMRUBHAI MANJARIA - Respondent(s)
=========================================================
Appearance
:
MR
PJ KANABAR for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 22/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.
Kanabar, learned counsel states that as re-marriage has taken place,
at this stage, he is not pressing the present application with a
liberty to file appropriate application for appropriate relief.
Permission
granted. Disposed of accordingly.
(JAYANT
PATEL, J.)
(Ms.
B.M.TRIVEDI, J.)
jani
Top