Gujarat High Court High Court

Appearance vs Mr on 26 October, 2010

Gujarat High Court
Appearance vs Mr on 26 October, 2010
Author: P.B.Majmudar,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/316/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 316 of 2006
 

With


 

CIVIL
APPLICATION No. 12826 of 2006
 

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


 

SHRI
HOMIBHAI JAHAGIRI VESU & OTHERS
 

Versus
 

SHRI
MINUBHAI DARABSHA DALI PATEL & OTHERS
 

=========================================================
 
Appearance
: 
MR NM KAPADIA for Appellants. 
MR
AMIT V THAKKAR for
Respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.B.MAJMUDAR
		
	

 

 
 


 

Date
: 13/11/2006 

 

 
 ORAL
ORDER

APPEAL
FROM ORDER No. 316 of 2006

ADMIT.

Fixed for final
hearing on 29th November 2006.

Mr. Amit V
Thakkar, learned advocate waive service of notice of admission on
behalf of the respondents. Mr. Thakkar says that he has filed
vakalatnama on behalf of all the respondents at the time of filing of
Civil Application.

Both the learned
advocates assure the Court that necessary documents will be produced
at the time of final hearing.

CIVIL
APPLICATION No. 12826 of 2006

No
interim relief can be granted at this stage as it may amount to
allowing the whole appeal at this stage. Instead, the whole is
required to be heard as the appeal is already filed for final
hearing.

However,
if the appeal is not heard on the aforesaid date and there is a delay
in hearing the appeal, it will be open the appellant to revive his
prayer for interim relief.

[P. B. MAJMUDAR,
J.]

mathew

   

Top