Gujarat High Court
Dashrathlal vs Modi on 28 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/1496/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1496 of 2010
With
CRIMINAL
MISC.APPLICATION No. 2265 of 2010
In
CRIMINAL
REVISION APPLICATION No. 704 of 2008
=========================================
DASHRATHLAL
RANCHHODLAL MODI - Applicant(s)
Versus
MODI
MADHURIKABEN SHASHIKANT & 10 - Respondent(s)
=========================================
Appearance :
MR
ASHISH M DAGLI for Applicant(s) : 1,
MR MEHUL SHARAD SHAH for
Respondent(s) : 1 - 9.
- for Respondent(s) : 10,
- for
Respondent(s) : 11,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/06/2010
ORAL
ORDER
Heard
learned advocate Mr. Mehul Shah, Mr. Joshi, learned advocate
appearing on behalf of buyers, Mr. Mishra, learned advocate appearing
on behalf of Credit Society.
Learned
advocate Mr. Mishra submitted that the dispute will be resolved
within 15 days and therefore, he prays for time.
Hence,
the matter is adjourned to 8.7.2010.
(Z.K.SAIYED,
J.)
ynvyas
Top