Gujarat High Court High Court

Rajendrabhai vs Nitinbhai on 2 August, 2011

Gujarat High Court
Rajendrabhai vs Nitinbhai on 2 August, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/247/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 247 of 2011
 

With


 

CIVIL
APPLICATION No. 7114 of 2011
 

In
 

APPEAL
FROM ORDER No. 247 of 2011
 

 
=======================================================


 

RAJENDRABHAI
TRIKAMBHAI TANK & 1 - Appellant(s)
 

Versus
 

NITINBHAI
PURSHOTTAMBHAI PATEL & 9 - Respondent(s)
 

=======================================================
Appearance : 
MR
DHAVAL D VYAS for Appellant(s) : 1 - 2. 
NOTICE SERVED BY DS for
Respondent(s) : 1,3-4,6-8, 10, 
MR SK PATEL for Respondent(s) : 2,5
- 6, 9, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 02/08/2011
 

ORAL
ORDER

Learned
counsel, Mr.Darji states that he has instruction to appear for
respondent no.10 and some time may be granted, to which, learned
counsel, Mr.Dhaval Vyas has reservation stating that inspite of the
order of this Court, further construction is being carried out.

In
the circumstances, with the consent the matter is adjourned to 5 th
August, 2011.

Interim
relief granted earlier to continue till then.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top