Gujarat High Court Case Information System Print AO/61/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD APPEAL FROM ORDER No. 61 of 2010 ========================================================= JIGNESHBHAI CHINUBHAI PATEL & 1 - Appellant(s) Versus HARESHBHAI PUJABHAI PRAJAPATI & 6 - Respondent(s) ========================================================= Appearance : MR JIGAR P RAVAL for Appellant(s) : 1 - 2. None for Respondent(s) : 1 - 7. ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 23/02/2010 ORAL ORDER
Heard
Shri Jigar P. Raval, learned advocate appearing for the appellants.
Shri
Raval has placed on record certified copy of Rojkam in respect of
Special Civil Suit No.289 of 2008 and submitted that therefrom it can
well be seen that the defendants (appellants herein above) have
adopted the written statement filed by the original owners and the
submissions were made on behalf of the defendants and matter was time
and again slated for receiving the plaintiff’s reply/rejoinder. Yet,
the order in question impugned in this proceedings does not
reflect in his submission that may be advanced on account of change
in business.
Be
that as it may, the Court is of the view that let other side be heard
for answering this Appeal from Order. Hence Rojkam is taken on
record. Notice for final disposal returnable on 15th
March,2010.
(S.R.BRAHMBHATT,J.)
Vahid
Top