Gujarat High Court High Court

Bhikhaji vs Bhagabhai on 24 June, 2008

Gujarat High Court
Bhikhaji vs Bhagabhai on 24 June, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/131/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 131 of 2008
 

With


 

CIVIL
APPLICATION No. 4860 of 2008
 

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


 

BHIKHAJI
VISAJI THAKORE & 1 - Appellant(s)
 

Versus
 

BHAGABHAI
BECHARDAS PATEL & 6 - Respondent(s)
 

=========================================
 
Appearance : 
MR
NAVIN PAHVA FOR M/S THAKKAR ASSOC. for
Appellant(s) : 1 - 2. 
UNSERVED-REFUSED (N) for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
7. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 24/06/2008 

 

 
 
ORAL
ORDER

Mr.

Pahva, learned advocate requests for hearing and submits that in
present case, by an appropriate order interim relief, with the
consent of both the parties, may be granted, where the appeal is
heard. However, cause-list shows that Notice of Rule in Civil
Application is not received back. Mr. Pahva, learned advocate will
have to either file affidavit of service of notice of Rule. So far as
the appeal is concerned, the cause-list shows that respondent No.1
has refused the service. Considering the aforesaid aspect, S.O. to
7.7.2008.

(K.M.THAKER,
J.)

ynvyas

   

Top