Gujarat High Court High Court

Kaneria vs Millstores on 3 August, 2011

Gujarat High Court
Kaneria vs Millstores on 3 August, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/185820/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No.1858 of 2011
 

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

KANERIA
GRANITO LTD - Appellant(s)
 

Versus
 

MILLSTORES
CORPORATION - Defendant(s)
 

========================================================= 
Appearance
: 
MR MANISH S SHAH for Appellant(s) :
1, 
MR SJ PANDEY for Defendant(s) :
1, 
=========================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 


Date
: 03/08/2011 

 


 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.Shah
for the appellant states that vide notification No.A.201/81 dated
02.02.1981 issued by the High Court under proviso to Sub-rule (1) of
Rule 1 of Order XXXVII of the Code of Civil Procedure, 1908, the
summary suit could be filed only on the basis of bills of exchange,
hundies and promissory notes, whereas the present was not a suit
based on such documents. He states that thereafter he could not lay
his hands on the subsequent notification, if any, issued by the High
Court.

Mr.Pandey
seeks time to meet with the said aspect.

S.O.

to 16.08.2011. In the meantime, the amount shall be deposited as per
the earlier order.

Sd/-

[JAYANT
PATEL,J]

Sd/-

[R.M.CHHAYA,
J ]

Bhavesh*

   

Top