Gujarat High Court Case Information System
Print
AO/316/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 316 of 2006
With
CIVIL
APPLICATION No. 12826 of 2006
=========================================================
SHRI
HOMIBHAI JAHAGIRI VESU & OTHERS
Versus
SHRI
MINUBHAI DARABSHA DALI PATEL & OTHERS
=========================================================
Appearance
:
MR NM KAPADIA for Appellants.
MR
AMIT V THAKKAR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE P.B.MAJMUDAR
Date
: 13/11/2006
ORAL
ORDER
APPEAL
FROM ORDER No. 316 of 2006
ADMIT.
Fixed for final
hearing on 29th November 2006.
Mr. Amit V
Thakkar, learned advocate waive service of notice of admission on
behalf of the respondents. Mr. Thakkar says that he has filed
vakalatnama on behalf of all the respondents at the time of filing of
Civil Application.
Both the learned
advocates assure the Court that necessary documents will be produced
at the time of final hearing.
CIVIL
APPLICATION No. 12826 of 2006
No
interim relief can be granted at this stage as it may amount to
allowing the whole appeal at this stage. Instead, the whole is
required to be heard as the appeal is already filed for final
hearing.
However,
if the appeal is not heard on the aforesaid date and there is a delay
in hearing the appeal, it will be open the appellant to revive his
prayer for interim relief.
[P. B. MAJMUDAR,
J.]
mathew
Top