Gujarat High Court
Dinesh vs Kiranben on 29 November, 2010
Gujarat High Court Case Information System
Print
SCA/12485/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12485 of 2009
=========================================
DINESH
GORDHANDAS SHAH - Petitioner(s)
Versus
KIRANBEN
JAYANTILAL KUNDLIYA - Respondent(s)
=========================================
Appearance :
MR
PRANAV M RAVAL for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1,
MR
SANDEEP N BHATT for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 29/11/2010
ORAL
ORDER
When
the matter is called out, learned Advocate for the petitioner is not
present. Learned Advocate for the respondent is present. In the
interest of justice, stand over 16.12.2010.
It
is clarified that learned Trial Court is at liberty to proceed with
the matter without considering the fact that the matter is pending
before this Court. Registry is directed to send copy of this order to
the learned Trial Court.
[M.D.Shah,
J.]
satish
Top