Gujarat High Court
Urviben vs Jitendra on 17 August, 2010
Gujarat High Court Case Information System Print CA/10893/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR INTERIM RELIEF No. 10893 of 2009 In FIRST APPEAL No. 3933 of 2009 ========================================================= URVIBEN JITENDRA DAVE - Petitioner(s) Versus JITENDRA BIPINCHANDRA DAVE - Respondent(s) ========================================================= Appearance : MR ASHISH H SHAH for Petitioner(s) : 1, MR MEHUL S SHAH for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE JAYANT PATEL and HONOURABLE MR.JUSTICE BANKIM.N.MEHTA Date : 17/08/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Considering
the facts and circumstances, the ad interim stay granted earlier
shall continue as interim relief since the First Appeal is admitted.
However, if the First Appeal is not finally heard within reasonable
time, the opponent shall be at the liberty to move for vacating the
interim relief.
(JAYANT
PATEL, J.)
(BANKIM.N.MEHTA,
J.)
*bjoy
Top