Gujarat High Court High Court

Arundev vs Vishnukumar on 15 November, 2011

Gujarat High Court
Arundev vs Vishnukumar on 15 November, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/17063/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 17063 of 2011
 

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


 

ARUNDEV
DAHYABHAI DESAI & 1 - Petitioner(s)
 

Versus
 

VISHNUKUMAR
AMBALAL PATEL & 7 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PERCY KAVINA, SR. ADVOCATE with MR AB MUNSHI
for Petitioner(s) : 1 -
2. 
MR AMIT V THAKKAR for Respondent(s) : 1 - 3. 
None for
Respondent(s) : 4 - 8. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 15/11/2011 

 

 
 
ORAL
ORDER

Mr.

Amit Thakkar, learned advocate for the respondents No.1 to 3 prays
for time. Mr. Percy Kavina, learned Senior Advocate has strongly
objected to the matter being adjourned as the stay granted by the
trial court expires on 18.11.2011.

In
the circumstances, the matter is adjourned to 23.11.2011. The order
passed by the lower appellate court suspending its own order shall
continue till then.

[HARSHA
DEVANI, J.]

parmar*

   

Top