Gujarat High Court
Bhikhalalbhai vs Smt on 2 December, 2010
Gujarat High Court Case Information System
Print
SCA/8184/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8184 of 2007
=========================================================
BHIKHALALBHAI
HEMRAJBHAI SHAH - Petitioner
Versus
SMT.
VATSALABEN MAHENDRABHAI SHAH - Respondent
=========================================================
Appearance :
MR
ASHISH M DAGLI for
Petitioner : 1,
MR AJ SHASTRI for Respondent : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.3.1, 1.3.2,1.3.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 02/12/2010
ORAL
ORDER
Mr.
Shastri, learned advocate appearing for the respondent submits that
respondent Taramatiben has passed away and the property has changed
hands and states that with joint request of learned counsel for the
parties, matter be adjourned so as to receive appropriate
instructions in the matter. Request accepted. Matter is adjourned.
(S.R.BRAHMBHATT,
J.)
pallav
Top