Gujarat High Court
Bansidhar vs Dr.C.R.Kakani on 22 April, 2010
Gujarat High Court Case Information System
Print
FA/502/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 502 of 2006
=========================================================
BANSIDHAR
KANIYALAL SWAMI & 5 - Appellant(s)
Versus
DR.C.R.KAKANI
& 1 - Defendant(s)
=========================================================
Appearance
:
MR
SANDIP C SHAH for
Appellant(s) : 1 - 6.
RULE SERVED for Defendant(s) : 1,
(MR PV
NANAVATI) for Defendant(s) : 2,
MR VIBHUTI NANAVATI for
Defendant(s) : 2,
MS AVANI S MEHTA for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 22/04/2010
ORAL
ORDER
In
view of the fact that certain proposal for overall settlement of the
dispute has been exchanged between the parties and final decision
thereon is awaited, the learned advocates for the respective parties
have requested for some time.
Hence,
S.O.
to 4th May
2010.
(K.M.THAKER,J.)
Suresh*
Top