Gujarat High Court High Court

Shri vs Acharya on 18 November, 2011

Gujarat High Court
Shri vs Acharya on 18 November, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1374/1979	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1374 of 1979
 

With


 

FIRST
APPEAL No. 1090 of 1979
 

With


 

CIVIL
APPLICATION No. 10462 of 2011
 

In
FIRST APPEAL No. 1090 of 1979
 

With


 

CIVIL
APPLICATION No. 10872 of 2011
 

In
FIRST APPEAL No. 1090 of 1979
 

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


 

SHRI
H.A. SHETH,(EXPIRED) & 14 - Appellants
 

Versus
 

ACHARYA
KAUSHALENDRAPRASADJI TEJENDRAPRASADJI THROUGH POA & 39 -
Defendants
 

======================================
Appearance : 
MR
SB VAKIL, LD. SENIOR COUNSEL WITH MR HARSHADRAY A DAVE for
Appellant(s) : 2 - 3,7 - 13. 
None for the
Defendants. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 18/11/2011 

 

ORAL
ORDER

At
the request of Mr.S.B.Vakil, learned Senior Counsel appearing on
behalf of the appellant of First Appeal No.1374 of 1979 so as to
enable the appellant to consider as to whether they would like to
submit similar application in First Appeal and if they considered it
accordingly to submit application for withdrawal of the said appeal.
Hence, S.O. to 25/11/2011.

[M.R.SHAH,J]

*dipti

   

Top