Gujarat High Court High Court

Heirs vs Dhansukhbhai on 26 March, 2010

Gujarat High Court
Heirs vs Dhansukhbhai on 26 March, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/24/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 24 of 2010
 

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

 

HEIRS
OF DECEAESED LAXMIDAS HANSRAJ & 2 - Applicant(s)
 

Versus
 

DHANSUKHBHAI
RAYJIBHAI PATEL & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
TUSHAR L SHETH for
Applicant(s) : 1 - 3. 
None for Opponent(s) : 1, 
MR PUSHPADATTA
VYAS for Opponent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7
 
NOTICE SERVED for Opponent(s) : 2, 
MR NA SHAIKH for
Opponent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 26/03/2010 

 

 
ORAL
ORDER

Shri
R. K. Shah, constituted power of attorney for Shri Laxmidas (since
deceased) is present before the Court and has stated that learned
advocate Mr. T. L. Sheth who has until now represented the interest
of said deceased Laxmidas, would not be appearing for the applicants
now and therefore he needs to engage service of another advocate. He
for that purpose requested for time.

Learned
advocate appearing for the respondent no.3 has no objection if the
matter is adjourned.

Hence,
S. O. to 9/4/2010.

(K.M.THAKER,
J.)

(ila)

   

Top