Gujarat High Court
Devraj vs Pravinchandra on 3 August, 2011
Gujarat High Court Case Information System
Print
FA/2025/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2025 of 2011
=========================================================
DEVRAJ
RAMKUMAR AGRAWAL, PROPRIETOR OF AGRAWAL INVESTMENT & -
Appellant(s)
Versus
PRAVINCHANDRA
J PATEL & 2 - Defendant(s)
=========================================================
Appearance
:
MR.HIREN
M MODI for
Appellant(s) : 1,
RULE SERVED for Respondent(s) : 1 - 3.
MR
ARPIT P PATEL for Respondent(s) : 1 - 2.
MR HASMUKH THAKKER for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 03/08/2011
ORAL
ORDER
At
the joint request made by learned Advocate Mr. Hiren M. Modi for the
Appellant and learned Advocate Mr. Arpit P. Patel for Respondent Nos.
1 and 2, the matter is stand over to 23.8.2011 to explore the
possibility of settlement.
(Rajesh
H. Shukla,J)
Jayanti*
Top