Gujarat High Court
Patel vs Bipinbhai on 16 June, 2008
Gujarat High Court Case Information System
Print
AO/193/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 193 of 2008
With
CIVIL
APPLICATION No. 6675 of 2008
=========================================
PATEL
BAVANJIBHAI LALJIBHAI VIRADIA - Appellant(s)
Versus
BIPINBHAI
DHIRAJLAL KHILOSIA & 2 - Respondent(s)
=========================================
Appearance :
MR
VIMAL M PATEL for Appellant(s) : 1,
None for
Respondent(s) : 1 - 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 16/06/2008
ORAL
ORDER
Mr.
Vimal Patel, learned advocate submitted that by an order dated
15.5.2008, the learned Court has suspended the operation of the order
dated 23.4.2008 till today. Mr. Patel, learned advocate also
submitted that as per the original plaintiff, the amount of
consideration was paid to the nephew of the appellant, which was
disputed by the present appellant. Under the circumstances, Notice
returnable on 30.6.2008. In the meanwhile, order dated 15.5.2008
passed by the learned trial Court suspending operation of the order
till 23.4.2008, will continue till 30.6.2008.
(K.M.THAKER,J.)
ynvyas
Top