Gujarat High Court
Jagdish vs Kishorbhai on 8 February, 2011
Gujarat High Court Case Information System
Print
CA/5171/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5171 of 2001
In
FIRST
APPEAL No. 2127 of 2001
=========================================================
JAGDISH
PUNABHAI - Petitioner(s)
Versus
KISHORBHAI
VYAS & 2 - Respondent(s)
=========================================================
Appearance
:
MS
ROOPAL R PATEL for
Petitioner(s) : 1,
None
for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 03/09/2007
ORAL
ORDER
There
is no question of granting any interim relief as prayed for.
However, the learned Counsel for the appellant states that the
appeal to be listed for hearing.
Considering
the facts and circumstances, the appeal is to be listed for hearing
on 12.12.2007.
The
Civil Application is disposed of accordingly.
3.9.2007 (Jayant
Patel, J.)
vinod
Top