Gujarat High Court High Court

Shrinath vs Sukhdev on 10 December, 2010

Gujarat High Court
Shrinath vs Sukhdev on 10 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/906/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 906 of 2010
 

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


 

SHRINATH
ASSOCIATES - Appellant(s)
 

Versus
 

SUKHDEV
MANISHANKER DEVASHRAYI & 5 - Defendant(s)
 

=========================================================
 
Appearance : 
VIRAL
K SHAH for
Appellant(s) : 1, 
MR VIJAY N RAVAL for Defendant(s) : 1, 
MR
BHARAT T RAO for Defendant(s) : 2, 4, 6, 
None for Defendant(s) :
3,3.2.5  
NOTICE SERVED for Defendant(s) : 3.2.1, 3.2.2, 3.2.3,
3.2.4, 3.3.1, 3.3.2, 3.3.3,
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 10/12/2010 

 

ORAL
ORDER

Heard
Mr Pandya learned advocate for the contesting respondent.

It
is stated at the bar that an application is made with regard to the
portion purchased by the present appellant from one of the
co-purchasers who has agreed to give that share or portion of the
property to the appellant which application is pending before the
Court for final decree. To enable the parties to pursue that
application, the matter is adjourned to 24th December
2010 and it is made clear that the Court below will proceed with
the proceedings to accept the request of the parties even if
there is sick note or leave note of the advocate for either
parties. It is also clarified that the interim relief granted by
this Court will not preclude the trial court from proceeding with
the matter.

(K.S.Jhaveri,J.)

mary//

   

Top