Gujarat High Court
Heirs vs Dhansukhbhai on 26 March, 2010
Gujarat High Court Case Information System
Print
MCA/24/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 24 of 2010
=========================================================
HEIRS
OF DECEAESED LAXMIDAS HANSRAJ & 2 - Applicant(s)
Versus
DHANSUKHBHAI
RAYJIBHAI PATEL & 3 - Opponent(s)
=========================================================
Appearance
:
MR
TUSHAR L SHETH for
Applicant(s) : 1 - 3.
None for Opponent(s) : 1,
MR PUSHPADATTA
VYAS for Opponent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7
NOTICE SERVED for Opponent(s) : 2,
MR NA SHAIKH for
Opponent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 26/03/2010
ORAL
ORDER
Shri
R. K. Shah, constituted power of attorney for Shri Laxmidas (since
deceased) is present before the Court and has stated that learned
advocate Mr. T. L. Sheth who has until now represented the interest
of said deceased Laxmidas, would not be appearing for the applicants
now and therefore he needs to engage service of another advocate. He
for that purpose requested for time.
Learned
advocate appearing for the respondent no.3 has no objection if the
matter is adjourned.
Hence,
S. O. to 9/4/2010.
(K.M.THAKER,
J.)
(ila)
Top