Gujarat High Court Case Information System
Print
CA/3686/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 3686 of 2010
In
FIRST
APPEAL No. 794 of 2010
=========================================================
BHARATBHAI
HIRABHAI PARIKH & 1 - Petitioner(s)
Versus
BECHARBHAI
KARSHANBHAI JOGATIYA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SHIRISH JOSHI for
Petitioner(s) : 1 - 2.
MS JAYSHREE C BHATT for Respondent(s) :
1,
MS TARAMATI B KHALAS for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 25/06/2010
ORAL
ORDER
By
order dated 10th May 2010 the appeal has been admitted. So
far as the application being Civil Application No. 3686 is concerned,
applicant seeks leave for production of additional evidence in the
appeal. Ms. Bhatt learned advocate for the opponent has submitted
that she needs time to go through the documents which are sought to
be produced as additional evidence at appeal stage.
Mr.
Joshi learned advocate for the applicant has submitted that the paper
book has been prepared and has been supplied to learned advocate for
the opponent. Learned advocate for the opponent, however, needs time
to examine the documents which are sought to be produced as
additional evidence.
Considering
the averment made in the application and submission by learned
advocate for the opponent, Rule. To
be heard with First Appeal No. 794 of 2010.
In
view of the order dated 10th may 2010 the appeal will be
listed for hearing in the week beginning from 26th
July 2010.
(K.M.THAKER,J.)
Suresh*
Top