Gujarat High Court High Court

Shantilal vs Heard on 30 November, 2010

Gujarat High Court
Shantilal vs Heard on 30 November, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/207/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 207 of 2009
 

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

 

SHANTILAL
& CO & 1 - Applicant(s)
 

Versus
 

HARISHKUMAR
KANTILAL MAKWANA - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
BD KARIA for
Applicant(s) : 1 - 2. 
None for Opponent(s) : 1, 
NOTICE UNSERVED
for Opponent(s) : 1.2.1  
MR SURESH M SHAH for Opponent(s) : 1.2.1
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 30/11/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Karia on behalf of petitioner, learned advocate
Mr. SM Shah appearing for respondent landlord.

Considering
request matter is adjourned to 15/10/2010. Learned advocate Mr.
Karia submitted that execution proceeding has been filed by
respondent on the basis of judgment and decree delivered by Trial
Court and confirmed by Appellate Court. Let petitioner may request
Executing Court to adjourn execution proceeding because matter is
pending before this Court atleast upto 18/12/2010.

It
is directed to Registry to call R&P from Trial Court as well as
Appellate Court, Rajkot, so it will reach before 14/12/2010.
Learned advocate Mr. Karia has supplied paper book, copy thereof is
already supplied to learned advocate Mr. SM Shah, therefore, matter
is adjourned to 15/12/2010.

Direct
service is permitted today.

(H.K.RATHOD,
J)

asma

   

Top