Gujarat High Court
Ganeshbhai vs Harijan on 23 March, 2011
Gujarat High Court Case Information System
Print
AO/9/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPEAKING
TO MINUTES
IN
APPEAL
FROM ORDER No. 9 of 2011
With
CIVIL
APPLICATION No. 47 of 2011
With
CIVIL
APPLICATION No. 46 of 2011
=========================================================
GANESHBHAI
TRIKAMABHAI KAG - Appellant(s)
Versus
HARIJAN
LERIBEN JAGMABHAI & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NP CHAUDHARY for
Appellant(s) : 1,MRTUSHARCHAUDHARY for Appellant(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 1 - 2, 4,
MR MEHUL H RATHOD for
Respondent(s) : 1 - 2.
M/S S G ASSOCIATES for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/03/2011
ORAL
ORDER
Heard
and perused the note. Para 8 of the order dated 15.02.2011 passed in
Appeal from Order No. 9/2011 is modified and shall read as under:
“8.
Either side will approach for expeditious hearing and the trial court
shall hear and dispose of the suit on day to day basis.”
The
rest of the order shall remain the same. With the above
modification, Speaking to Minutes is allowed.
(K.S.
JHAVERI, J.)
Divya//
Top