Gujarat High Court Case Information System
Print
CRA/246/1996 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 246 of
1996
=========================================================
JUPITER
INDUSTRIES - Applicant(s)
Versus
PRABHABEN
R LAKHANI (DECD.THROU' HEIRS) & 4 - Opponent(s)
=========================================================
Appearance
:
MR
SURESH M SHAH for
Applicant(s) : 1,
None for Opponent(s) : 1,1.2.1
MR JR
NANAVATI for Opponent(s) : 1.2.2, 1.2.3, 1.2.4,1.2.5
DELETED for
Opponent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 02/12/2010
ORAL
ORDER
Learned
Advocate Mr. Suresh M. Shah is appearing for petitioner. Learned
Advocate Mr. JR Nanavati is appearing for respondents. It is
submitted by learned Advocate Mr. Nanavati that the petitioner has
not paid regular due rent to landlord. He also submitted that the
suit premises is not in good condition. Learned Advocate Mr. SM Shah
for petitioner requests for time to inquire whether regular due rent
has been paid by petitioner to respondents or not and if it has been
paid, upto which period it has been paid and what is the condition of
suit premises. For that, matter is adjourned to 14th
December, 2010. Let aforesaid details may be supplied by learned
Advocate Mr. SM Shah for petitioner on that day.
(H.K.
Rathod,J.)
Vyas
Top