Gujarat High Court Case Information System
Print
FA/1828/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1828 of 2010
With
FIRST
APPEAL No. 1829 of 2010
=========================================================
DEVANG
MADHUKAR MEHTA & 1 – Appellant(s)
Versus
PANKAJ
MADHUKAR MEHTA & 1 – Defendant(s)
=========================================================
Appearance :
MR
HR PRAJAPATI for
Appellant(s) : 1 – 2.
RULE SERVED BY DS for Defendant(s) : 1 –
2.
MR SS BELSARE for Defendant(s) : 1 –
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 14/03/2011
ORAL
COMMON ORDER
Heard
Mr.H.R.Prajapati, learned counsel for the appellants and
Mr.S.S.Belsare for the respondents, who appears on the basis of
earlier notice and perused the impugned judgment and decree rendered
by the trail Court. Considering the facts and circumstances of the
case, it transpires that arguable issues are involved in this matter,
which warrants admission of the appeal. The appeal is admitted.
Mr.S.S.Belsare,
learned counsel waives service of notice of admission qua the
respondents. With the consent of both the learned counsel, hearing of
the appeal is expedited. Registry to call for the record and
proceedings of Civil Suit No.499 of 2006 and Civil Suit No.571 of
2008 from the City Civil Court, Ahmedabad, so as to reach to this
Court on or before 4.4.2011. The appeal to be listed for final
hearing on 11.04.2011 along with record and proceedings.
(J.C.UPADHYAYA,
J.)
(binoy)
Top