Gujarat High Court High Court

Gopalbhai vs Patel on 21 January, 2011

Gujarat High Court
Gopalbhai vs Patel on 21 January, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/261/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 261 of 2010
 

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

 

GOPALBHAI
MEGHJIBHAI PATEL & 1 - Appellant(s)
 

Versus
 

PATEL
NARSHIBHAI RUDA (DECD.) REPR.BY SHASTRI NARAYAN SWARUP & 1 -
Defendant(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Appellant(s) : 1 - 2. 
MRS VD NANAVATI for Defendant(s) : 1, 
None
for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 21/01/2011 

 

ORAL
ORDER

Party
in person Dr. Gopalbhai Meghjibhai Patel, residing at Gondal has
placed on record written arguments/submissions with a prayer of
interim stay. Copy of this written arguments/submissions has been
received by learned senior advocate Mr. S.N. Shelat who is appearing
on behalf of respondent No.1 with learned advocate Mrs. V.D.
Nanavati. Therefore, written arguments/submissions is taken on
record.

Learned
advocate senior advocate Mr. Shelat requests for some time to place
on record the copies of power of attorneys.

Accordingly,
matter is adjourned to 14 th
February, 2011.

[H.K.

RATHOD, J.]

#Dave

   

Top