Gujarat High Court Case Information System
Print
CA/3549/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 3549 of 2010
In
FIRST
APPEAL No. 4653 of
1998
=========================================================
PARSHOTTAMBHAI
KUBERBHAI PATELTHROUGH GANGABEN PARSHOTTAMBHA & 10 -
Petitioner(s)
Versus
RAMANBHAI
PARSHOTTAMBHAI PATEL & 5 - Respondent(s)
=========================================================
Appearance
:
MR
HRIDAY BUCH for
Petitioner(s) : 1 - 11.
MR SP MAJMUDAR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 22/04/2010
ORAL ORDER
By
present application, the applicants have prayed that the order dated
12th November, 1998 passed in Civil Application No.10629
of 1998 granting interim relief, may be vacated. The application
praying that the order passed on 12th November, 1998 may
be vacated, for the reasons mentioned in the application, has been
filed in November-2009.
When
the application is taken up for hearing, Ms. Mita Panchal, learned
advocate, for Mr. Hriday Buch, learned advocate for the applicants,
has submitted that Mr. Buch is not available for two days and Mr.
Majmudar, learned advocate for the opponent, has also requested for
time to file reply opposing the present application. In view of her
request, S.O. to 17th June, 2010 (in view of the ensuing
Summer Vacation).
[K.M.Thaker,
J.]
kdc
Top