Gujarat High Court High Court

Jagdishbhai vs Santokben on 13 September, 2010

Gujarat High Court
Jagdishbhai vs Santokben on 13 September, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1338/1985	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1338 of 1985
 

With


 

FIRST
APPEAL No. 1418 of 1985
 

With


 

FIRST
APPEAL No. 1391 of 1985
 

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

JAGDISHBHAI
G. SHAH - Appellant(s)
 

Versus
 

SANTOKBEN
WD/O B H NAI & 4 - Defendant(s)
 

========================================= 
Appearance
: 
MR
PRASHANT G DESAI for Appellant(s) : 1, 
MR SANDIP C SHAH for
Defendant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6  
None
for Defendant(s) : 2,4 - 5. 
MR HEMANT S SHAH for Defendant(s) :
3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 13/09/2010 

 

 
 
ORAL
ORDER

Ms.Shachi
Mathur, learned Assistant Government Pleader submits it was given to
understand that First Appeal No.1391 of 1985 has been disposed of by
way of transfer to the appropriate Court as it is reflected in the
status report also. However, she needs time to refer to the same as
learned counsel for the respondent(original plaintiff) has submitted
that the amendment will have no effect for the City Civil Court as
these matters have arisen out of the order passed by the City Civil
Court.

In
view of this, her request for adjourning this matter to 16.9.2010 is
granted. Matter is kept on 16.9.2010 with a clarification that no
further time shall be granted in the matter.

(S.R.Brahmbhatt, J.)

sudhir

   

Top