Gujarat High Court
Bhikhaji vs Bhagabhai on 24 June, 2008
Gujarat High Court Case Information System
Print
AO/131/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 131 of 2008
With
CIVIL
APPLICATION No. 4860 of 2008
=========================================
BHIKHAJI
VISAJI THAKORE & 1 - Appellant(s)
Versus
BHAGABHAI
BECHARDAS PATEL & 6 - Respondent(s)
=========================================
Appearance :
MR
NAVIN PAHVA FOR M/S THAKKAR ASSOC. for
Appellant(s) : 1 - 2.
UNSERVED-REFUSED (N) for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
7.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 24/06/2008
ORAL
ORDER
Mr.
Pahva, learned advocate requests for hearing and submits that in
present case, by an appropriate order interim relief, with the
consent of both the parties, may be granted, where the appeal is
heard. However, cause-list shows that Notice of Rule in Civil
Application is not received back. Mr. Pahva, learned advocate will
have to either file affidavit of service of notice of Rule. So far as
the appeal is concerned, the cause-list shows that respondent No.1
has refused the service. Considering the aforesaid aspect, S.O. to
7.7.2008.
(K.M.THAKER,
J.)
ynvyas
Top