Gujarat High Court High Court

Babubhai vs Dayakorben on 12 May, 2011

Gujarat High Court
Babubhai vs Dayakorben on 12 May, 2011
Author: Jayant Patel,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1643/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1643 of 2011
 

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


 

BABUBHAI
GOVINDBHAI & 3 - Appellant(s)
 

Versus
 

DAYAKORBEN
WD/O MAGANLAL PARBHUBHAI & 70 - Defendant(s)
 

=============================================================
 
Appearance : 
MR
CHIRAG B PATEL for Appellant(s) : 1 - 4. 
None for Defendant(s) : 1
- 4,6 - 8,10 - 71. 
MR S.I. NANAVATI WITH MS ANUJA S NANAVATI for
Defendant(s) : 5, 
MR DHAVAL D VYAS for Defendant(s) :
9, 
==============================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 12/05/2011 

 

 
 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.

Sudhir Nanavati, learned counsel who is appearing on behalf of
learned advocate Ms. Anuja S. Nanavati for respondent No.5 on caveat
states on instructions of respondent No.5, Laxmanbhai Rambhai Jalu,
who is present in the Court, that the arrangement made pending the
suit as per the order dated 22.10.2008 passed by learned single Judge
of this Court in A.O. No. 291 of 2007 shall continue till the next
date of hearing of this First Appeal, and the matter may be kept
after vacation.

S.O.

to 15th June 2011.

 

 


 


							[JAYANT
PATEL, J.]
 


 
 


 


mathew						[J.C.UPADHYAYA,
J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top