Gujarat High Court High Court

Balbhadrasinhji vs Jayendrakumariba on 2 May, 2011

Gujarat High Court
Balbhadrasinhji vs Jayendrakumariba on 2 May, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5989/1988	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5989 of 1988
 

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


 

BALBHADRASINHJI
I JHALA - Petitioner(s)
 

Versus
 

JAYENDRAKUMARIBA
& 3 - Respondent(s)
 

=======================================================
Appearance : 
MR
DD VYAS for Petitioner(s) : 1, 
MR AJ SHASTRI for Respondent(s) : 1
- 2. 
RULE SERVED for Respondent(s) : 3, 
M/S PATEL ADVOCATES for
Respondent(s) :
4, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 02/05/2011
 

ORAL
ORDER

Learned
counsel, Mr.Vyas states that in another matter, LPA is being filed
and in this matter also, he has received instruction to file LPA
against the order passed by this Court dated 13.04.2011 in Civil
Application for amendment, therefore, some time may be granted.

Accordingly,
the matter stands over to 21st June, 2011.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top