Gujarat High Court High Court

Arvindbhai vs Jaykishan on 25 March, 2010

Gujarat High Court
Arvindbhai vs Jaykishan on 25 March, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/273/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 273 of 2009
 

With


 

CIVIL
APPLICATION No. 1108 of 2009
 

In


 

FIRST
APPEAL No. 467 of 2009
 

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

 

ARVINDBHAI
BHIMABHAI PATEL & 1 - Appellant(s)
 

Versus
 

JAYKISHAN
KHEDUT GANOTIYANI KHETI SAHAKARI MANDALI LTD. & 6 - Defendant(s)
 

=========================================================
 
Appearance
: 
MRS
KETTY A MEHTA for
Appellant(s) : 1 - 2. 
MS TRUSHA K PATEL for Defendant(s) : 1, 
None
for Defendant(s) : 2 -
7. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 25/03/2010 

 

ORAL
ORDER

At
the request of Ms.Nisha Thakore, learned advocate appearing of
Mrs.Ketty A. Mehta, learned advocate appearing for the appellants
and so as to enable the appellants to make alternative arrangement
and engage another lawyer, as a last chance, S.O. to 7/4/2010. The
statement made by the learned counsel for the respondents shall
continue till then.

Ms.Nisha
Thakore, learned
advocate appearing on behalf of the appellants to
inform the another advocate who is to be engaged that on that day
the matter shall not be adjourned.

[M.R.

SHAH, J.]

rafik

   

Top