Gujarat High Court High Court

Jaswantbhai vs Gajjar on 25 August, 2008

Gujarat High Court
Jaswantbhai vs Gajjar on 25 August, 2008
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/26248/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 26248 of 2006
 

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

 

JASWANTBHAI
KANJIBHAI PATEL - Petitioner(s)
 

Versus
 

GAJJAR
VASUDEV CHATURBHAI & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PINAKIN M RAVAL for
Petitioner(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 1 -
8. 
MR MA BUKHARI for Respondent(s) : 1 - 8. 
MR MUJMMIL S
BUKHARI for Respondent(s) : 1 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

				Date
: 25/08/2008 

 

 
ORAL
ORDER

The
matter is notifed on receipt of the communication from the learned
Principal District Judge, Gandhinagar, forwarding a request of the
Principal Civil Judge & J.M.F.C., Mansa, praying for time upto
30th November, 2008.

2. The
learned Principal Civil Judge & J.M.F.C., Mansa has mentioned in
his communication dated 31.07.2008, that the arguments were heard for
the petitioner’s side on 17.07.2008 and the defendant had filed an
application for adjournment and the matter was adjourned to
28.07.2008.

3. Learned
Advocate Mr.M.A.Bukhari, apprises the Court that he is informed by
his counterpart that the arguments of the defendant are heard and the
matter is now adjourned for final verdict. That being

so,
the time is extended upto 8.10.2008 with an understanding that the
final verdict will be pronounced and no further time will be sought
for.

[RAVI R. TRIPATHI, J.]

bdd