Gujarat High Court
Keyur vs Gira on 17 November, 2011
Gujarat High Court Case Information System Print SCA/15077/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 15077 of 2011 With SPECIAL CIVIL APPLICATION No. 15078 of 2011 To SPECIAL CIVIL APPLICATION No. 15080 of 2011 ========================================================= KEYUR INVESTMENTS PRIVATE LIMITED & 4 - Petitioner(s) Versus GIRA SARABHAI - Respondent(s) ========================================================= Appearance : MR SALIL M THAKORE for Petitioner(s) : 1 - 5. MR ASPI M KAPADIA for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MS.JUSTICE HARSHA DEVANI Date : 17/11/2011 ORAL ORDER
Mr.Salil
M.Thakore, learned advocate for the petitioners states that the
affidavit-in-reply has been served only yesterday and prays for time.
At his request, the matters are adjourned to 30.11.2011.
(Harsha
Devani,J)
pathan
Top