Gujarat High Court
Nazimuddin vs Zahiruddin on 19 January, 2011
Gujarat High Court Case Information System
Print
SCA/1494/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1494 of 2009
=========================================================
NAZIMUDDIN
AZIZUDDIN KAZI - Petitioner(s)
Versus
ZAHIRUDDIN
AZIZUDDIN KAZI & 19 - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Petitioner(s) : 1,
MR MB FAROOQUI for Respondent(s) : 1, 3,
HL
PATEL ADVOCATES for Respondent(s) : 1, 6, 8, 10,
DS AFF.NOT FILED
(N) for Respondent(s) : 2, 5, 7, 9,11 - 15, 15.2.2, 15.2.3,
15.2.4,15.2.5 - 20.
MR MTM HAKIM for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 19/01/2011
ORAL
ORDER
Prima
facie, on perusal of the record, it transpires that the order passed
below Exh.520 in Regular Civil Suit No.40 of 1967 has not been
challenged by the either side. In that view of the matter, the
impugned order passed below Exh.531 appears to be just and proper.
However,
with a view to enable Mr.Kharadi, learned advocate for the
petitioner, to take instructions in the matter, at his request, the
matter is adjourned to 21st January 2011.
(K.S.
Jhaveri, J)
Aakar
Top