Gujarat High Court Case Information System
Print
AO/280/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 280 of 2007
With
CIVIL
APPLICATION No. 10371 of 2007
In
APPEAL FROM ORDER No. 280 of 2007
=========================================================
JAMNADAS
RAMANLAL MODI - Appellant(s)
Versus
MANJULABEN
JAYANTILAL TAPIYAWALA & 5 - Respondent(s)
=========================================================
Appearance
:
MR
NA SHAIKH for
Appellant(s) : 1,
MR PM LAKHANI for Respondent(s) : 1 - 6.
MRS
RP LAKHANI for Respondent(s) : 1 - 6.
MR RI SHARMA for
Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/08/2008
ORAL
ORDER
It
is reported that there is a sick note/leave note of the learned
advocate appearing on behalf of the respective parties. This
appeal from order is of the year 2007 and is sufficiently adjourned.
In view of the above and in the interest of justice and as a last
chance, the matter stands adjourned to 14th August, 2008.
On that day irrespective of sick note or leave note of any of the
learned advocates appearing for the respective parties and/or
non-availability of any of the learned advocates appearing for the
respective parties, the matter will be proceeded further.
(
M.R. SHAH, J. )
syed/
Top