Gujarat High Court
Zala vs Zala on 14 December, 2010
Gujarat High Court Case Information System
Print
SCA/14236/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14236 of 2010
=========================================
ZALA
VAJUBHABHAI SAJUBHABHAI - Petitioner(s)
Versus
ZALA
VIRNDRASINH GAJENDRASINH & 2 - Respondent(s)
=========================================
Appearance :
MR.D
K.PUJ for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 14/12/2010
ORAL
ORDER
Heard
Ms.Niyati Shah, learned Advocate for the petitioner.
Draft
amendment is allowed.
Notice
for final disposal returnable on 30.12.2010.
Direct
service is permitted.
Learned
Trial Court is at liberty to proceed with the matter without
considering the fact that this petition is pending before this Court.
Registry is directed to send copy of this order to the learned Trial
Court.
[M.D.Shah,
J.]
satish
Top