Gujarat High Court
Galabbhai vs Shanabhai on 7 July, 2011
Gujarat High Court Case Information System
Print
SA/122/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 122 of 2011
=========================================================
GALABBHAI
MANGALBHAI CHAUHAN - Appellant(s)
Versus
SHANABHAI
PUNJABHAI GOHEL & 3 - Defendant(s)
=========================================================
Appearance
:
MR
DP KINARIWALA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 28/06/2011
ORAL
ORDER
Mr.
D.P. Kinariwala, learned advocate for the appellant states that in
respect of proceedings under the Tenancy Act against the order of the
learned Single Judge, Letters Patent Appeal is being filed by the
appellant. He, therefore, requests that the matter be deferred for a
period of 3 weeks. At his request, the matter is adjourned to
20.7.2011.
[Harsha
Devani,J.]
mrp
Top