Gujarat High Court
Patel vs Patel on 21 November, 2011
Gujarat High Court Case Information System
Print
CA/7977/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No.7977 of 2011
In
SECOND
APPEAL No.149 of 2011
=========================================
PATEL
AMARSHI PARSHOTTAMBHAI & 1 - Applicant(s)
Versus
PATEL
AVCHAL TAPUBHAI & 2 - Respondent(s)
=========================================
Appearance:
MR
NIRAV C THAKKAR for
Applicant(s): 1 - 2, 2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6, 2.2.7,2.2.8
None for Petitioner(s):
2,
MR SATYEN B RAWAL for Respondent(s): 1, 3,
NOTICE SERVED BY
DS for Respondent(s): 2,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 21/11/2011
ORAL
ORDER
Mr.
Satyen Rawal, learned advocate for the respondents has placed on
record copy of Rojkam made pursuant to the orders passed by the
executing court indicating that the possession of the suit land had
already been handed over to the respondents. Mr. N.C. Thakkar,
learned advocate for the applicants prays for time to take
instructions in the matter. At his request, the matter is adjourned
to 1st December, 2011.
(
Harsha Devani, J. )
hki
Top