Gujarat High Court High Court

Vinodkumar vs Kamleshbhai on 16 August, 2010

Gujarat High Court
Vinodkumar vs Kamleshbhai on 16 August, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3898/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INTERIM RELIEF No. 3898 of 2008
 

In


 

SECOND
APPEAL No. 77 of 2008
 

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

 

VINODKUMAR
MOHANLAL PAGI - Petitioner(s)
 

Versus
 

KAMLESHBHAI
MOHANBHAI PAGI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SNEHA A JOSHI for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
MR NIRAL R MEHTA
for Respondent(s) : 1.2.1, 1.2.2,1.2.3 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 16/08/2010 

 

 
 
ORAL
ORDER

Heard
the learned advocates of both the sides.

Considering
the averments made in the application, earlier order dated 9th
July 2008 granting ad-interim relief in terms of para 5[C] is
confirmed till final disposal of the Second Appeal. Rule is made
absolute. The application is disposed of with no order as to costs.

[H.B.

ANTANI, J.]

pirzada/-

   

Top