Gujarat High Court High Court

Ishwarbhai vs Dinkarrai on 12 May, 2011

Gujarat High Court
Ishwarbhai vs Dinkarrai on 12 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/158/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 158 of 2009
 

With


 

APPEAL
FROM ORDER No. 159 of 2009 
======================================


 

ISHWARBHAI
JODHABHAI DESAI - Appellant
 

Versus
 

DINKARRAI
NAROTTAMBHAI DESAI & 8 - Respondents
 

======================================
Appearance : 
VIRAL
K SHAH for the Appellant. 
MR ASPI M KAPADIA for Respondent(s) : 1
- 4. 
None for Respondent(s) : 5 -
9. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 12/05/2011 

 

 
ORAL
ORDER

It
is reported that there is a leave note of Mr.Aspi Kapadia, learned
advocate appearing on behalf of respondent Nos.1 to 4. It is reported
that the present Appeal from Orders are of the year 2009 and still
pending for admission-hearing. S.O. to 13th
June,2011. On that day irrespective of sick note, leave note
and/or non-availability of any of the learned advocates appearing on
behalf of respective parties, the matters shall be proceeded further
ex-parte. Interim relief granted earlier to continue till further
order.

[M.R.SHAH,J]

*dipti

   

Top