Gujarat High Court High Court

Jayantibhai vs Jagdishbhai on 24 June, 2008

Gujarat High Court
Jayantibhai vs Jagdishbhai on 24 June, 2008
Bench: Y.R.Meena And J.C.Upadhyaya, J.C.Upadhyaya
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

LPA/1980/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1980 of 2007
 

In
SPECIAL CIVIL APPLICATION No. 19525 of 2007
 

With 
CIVIL
APPLICATION No. 13774 of 2007
 

 


 

 


 

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

JAYANTIBHAI
L RADADIYA - Appellant(s)
 

Versus
 

JAGDISHBHAI
DURLABHAI PATEL - CHIEF TRUSTEE & 16 - Respondent(s)
 

======================================
 
Appearance : 
MR SB VAKIL,
Sr.Advocate with MR MI MERCHANT for
Appellant(s) : 1, 
MR YN OZA, Sr.Advocate with MR RAHUL K PANDYA
for Respondent(s) : 1-2. 
None for Respondent(s) : 3 - 9,11 -
17. 
MR RAVI KARNAVAT for Respondent(s) :
10, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 24/06/2008 

 

ORAL
ORDER

The
appeal was listed today for admission hearing. After hearing the
matter for some time, on inquiry, Mr.Vakil, Ld.Sr.Advocate stated
that his arguments will take some time. Due to paucity of time, since
the matter requires lengthy hearing, as Mr.Vakil, takes us to each
and every documents even at the admission stage, list this matter on
02.07.2008.

Mr.Oza,
Ld.Sr.Advocate appearing for the respondent, requests us to clarify
that the order of the learned Single Judge continues.

It is clarified at the request of Mr.Oza, that till any stay is
granted by the Division Bench, the order of the learned Single Judge
stands.

List
it on 02.07.2008.

(Y.R.

Meena, C.J.)

(J.C.

Upadhyaya, J.)

binoy