Gujarat High Court High Court

Galabbhai vs Shanabhai on 7 July, 2011

Gujarat High Court
Galabbhai vs Shanabhai on 7 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/122/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 122 of 2011
 

 
 
=========================================================

 

GALABBHAI
MANGALBHAI CHAUHAN - Appellant(s)
 

Versus
 

SHANABHAI
PUNJABHAI GOHEL & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
DP KINARIWALA for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 28/06/2011 

 

 
 
ORAL
ORDER

Mr.

D.P. Kinariwala, learned advocate for the appellant states that in
respect of proceedings under the Tenancy Act against the order of the
learned Single Judge, Letters Patent Appeal is being filed by the
appellant. He, therefore, requests that the matter be deferred for a
period of 3 weeks. At his request, the matter is adjourned to
20.7.2011.

[Harsha
Devani,J.]

mrp

   

Top