Gujarat High Court Case Information System
Print
FA/1338/1985 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1338 of 1985
With
FIRST
APPEAL No. 1418 of 1985
With
FIRST
APPEAL No. 1391 of 1985
=========================================
JAGDISHBHAI
G. SHAH - Appellant(s)
Versus
SANTOKBEN
WD/O B H NAI & 4 - Defendant(s)
=========================================
Appearance
:
MR
PRASHANT G DESAI for Appellant(s) : 1,
MR SANDIP C SHAH for
Defendant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
None
for Defendant(s) : 2,4 - 5.
MR HEMANT S SHAH for Defendant(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 13/09/2010
ORAL
ORDER
Ms.Shachi
Mathur, learned Assistant Government Pleader submits it was given to
understand that First Appeal No.1391 of 1985 has been disposed of by
way of transfer to the appropriate Court as it is reflected in the
status report also. However, she needs time to refer to the same as
learned counsel for the respondent(original plaintiff) has submitted
that the amendment will have no effect for the City Civil Court as
these matters have arisen out of the order passed by the City Civil
Court.
In
view of this, her request for adjourning this matter to 16.9.2010 is
granted. Matter is kept on 16.9.2010 with a clarification that no
further time shall be granted in the matter.
(S.R.Brahmbhatt, J.)
sudhir
Top