Gujarat High Court
Yasvantsinh vs Varshaben on 29 August, 2011
Gujarat High Court Case Information System
Print
SA/169/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No.169 of 2011
With
CIVIL
APPLICATION No.8521 of 2011
In
SECOND APPEAL No.169 of 2011
=========================================
YASVANTSINH
SHUBHADRASINHJI JADEJA THROUGH POA DHARMENDRA KU - Appellant(s)
Versus
VARSHABEN
BHARATBHAI SHAH & 7 - Defendant(s)
=========================================
Appearance:
MR
SHITAL R PATEL for
Appellant(s): 1,
None for Defendant(s): 1 - 3, 3.2.1, 3.2.2,
3.2.3,3.2.4 - 4, 4.2.1, 4.2.2, 4.3.1, 4.3.2, 4.3.3,7 - 8.
- for
Defendant(s): 0.0.0,0.0.0
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 29/08/2011
ORAL
ORDER
Learned
advocate for the respondents No.2 to 5 prays for further time to
place on record the list of dates and events. In the circumstances,
the matter is adjourned to 5th September, 2011.
Hopefully, the list of dates and events should be ready by then.
Civil
Application No.8521/2011
Interim
relief granted vide order dated 5th August, 2011 to
continue till then.
(
Harsha Devani, J. )
hki
Top