Gujarat High Court Case Information System
Print
CRA/61/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 61 of 2011
=========================================================
RAMNIKBHAI
NARSINBHAI SIDDHAPARA L.R.OF DECD.NARSIHBHAI B SI & 17 -
Applicant(s)
Versus
MAMLATDAR,
JETPUR & 2 - Opponent(s)
=========================================================
Appearance :
MR
RAJESH K SHAH for
Applicant(s) : 1 - 18.
None for Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 24/02/2011
ORAL
ORDER
Learned
advocate Mr Rajesh K Shah for the applicant after arguing the matter
for sometime made a request to adjourn the matter as he was
disturbed. It may be recorded that learned advocate Mr Shah made a
request to adjourn the matter only after the Court started dictation
of the order in the matter. Normally such request should not be
granted when the Court is about to dictate the order. In view of the
fact that learned advocate Mr Shah has tendered apology for his
conduct, in the interest of justice his request is granted. He
requested to keep the matter on 28th February 2011.
Hence, S.O to 28th February 2011.
(B.N.
Mehta,J.)
mary//
Top