Gujarat High Court
Appearance : vs Notice Served By Ds For on 29 September, 2011
Gujarat High Court Case Information System
Print
LPA/2178/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2178 of 2010
In
SPECIAL
CIVIL APPLICATION No. 5165 of 2009
with
LETTERS
PATENT APPEAL No. 2201 of 2010
In
SPECIAL
CIVIL APPLICATION No.7265 of 2010
======================================
BAI
DAVAL UKKAD W/O VALJI NATHU
Versus
BAI
SHAMUBEN NARAN W/O ZAVERI PREMJI & OTHERS
======================================
Appearance :
Mr
Tulshi R Savani for the Appellant
NOTICE SERVED BY DS for
Respondent No.1
MR PV HATHI for Respondent No.
2
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 18/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Prayer
has been made on behalf of the appellant to adjourn the case.
Counsel for the first respondent submits that the present appeal is
against an interlocutory order and the suit is pending before the
Court below since 1994. Only with a view to linger the suit, the
present appeal has been filed.
Counsel
for the appellant will address the case on the aforesaid issue.
Post the matter on 4th March 2011 within 10 cases.
(S.J.
Mukhopadhaya, CJ.)
(J.B.Pardiwala,
J.)
*mohd
Top