Gujarat High Court High Court

Parag vs Nirav on 12 May, 2011

Gujarat High Court
Parag vs Nirav on 12 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/106/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 106 of 2011
 

With


 

CIVIL
APPLICATION No. 3755 of 2011
 

In
APPEAL FROM ORDER No. 106 of
2011 
======================================

PARAG
DINESHBHAI SANCHANIYA & 1 – Appellants

Versus

NIRAV
DEVSHIBHAI CHAVDA & 4 – Respondents

======================================
Appearance :

MR
SP MAJMUDAR for the Appellants.
NOTICE SERVED BY DS for
Respondent(s) : 1 – 5.

MR SATYAM Y CHHAYA for Respondent(s) :
1,
======================================

CORAM
:

HONOURABLE
MR.JUSTICE M.R. SHAH

Date
: 12/05/2011

Oral
Order in Appeal from Order No.106/2011:

It
is reported that cross- Appeal from Order against the very impugned
order passed by the Trial Court is under challenge by respondent No.1
being Appeal from Order No.100/2011 and the same is admitted. Hence,
the present Appeal from Order is also Admitted. Mr.Satyam
Chhaya, learned advocate waives service of notice of admission on
behalf of the the respondents.

Oral
Order in Civil Application No.3755/2011:

Mr.S.P.Majmudar,
learned advocate appearing on behalf of the applicant does not press
the present application. Hence, the present application is dismissed
as not pressed. Notice is discharged. No costs.

[M.R.SHAH,J]

*dipti

   

Top