Gujarat High Court
Ishwarbhai vs Dinkarrai on 12 May, 2011
Gujarat High Court Case Information System
Print
AO/158/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 158 of 2009
With
APPEAL
FROM ORDER No. 159 of 2009
======================================
ISHWARBHAI
JODHABHAI DESAI - Appellant
Versus
DINKARRAI
NAROTTAMBHAI DESAI & 8 - Respondents
======================================
Appearance :
VIRAL
K SHAH for the Appellant.
MR ASPI M KAPADIA for Respondent(s) : 1
- 4.
None for Respondent(s) : 5 -
9.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 12/05/2011
ORAL
ORDER
It
is reported that there is a leave note of Mr.Aspi Kapadia, learned
advocate appearing on behalf of respondent Nos.1 to 4. It is reported
that the present Appeal from Orders are of the year 2009 and still
pending for admission-hearing. S.O. to 13th
June,2011. On that day irrespective of sick note, leave note
and/or non-availability of any of the learned advocates appearing on
behalf of respective parties, the matters shall be proceeded further
ex-parte. Interim relief granted earlier to continue till further
order.
[M.R.SHAH,J]
*dipti
Top