FA/5265/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 5265 of 2007 ========================================================= HASMUKHBHAI JAYANTILAL DOSHI - Appellant(s) Versus SHIVAM INVESTMENT - Defendant(s) ========================================================= Appearance : MRS NISHA M PARIKH for Appellant(s) : 1, MR KANUBHAI I PATEL for Defendant(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 01/07/2008 ORAL ORDER
1. This
matter was called out twice. None has remained present for the
opponent. This Court (Coram: H.B. Antani, J.) on 02.04.2008 has
recorded the statement of the counsel for the other side that the
respondent will not proceed with the execution application till 15th
April 2008.
2. Ms.
Parikh, learned advocate appearing for the appellant submits that
since last many occasions, the advocate for the respondent has not
remained present. In view of this, in order to afford an opportunity
ot the respondent, for the last time, this matter is adjourned to
02.07.2008 with a specific observation that no further adjournment
shall be ordered and the matter shall be decided with regard to
granting of interim relief on the next date of hearing.
(S.R.BRAHMBHATT,
J.)
Divya//