Gujarat High Court
Keyur vs Gira on 17 November, 2011
Gujarat High Court Case Information System
Print
SCA/15077/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15077 of 2011
With
SPECIAL
CIVIL APPLICATION No. 15078 of 2011
To
SPECIAL
CIVIL APPLICATION No. 15080 of 2011
=========================================================
KEYUR
INVESTMENTS PRIVATE LIMITED & 4 - Petitioner(s)
Versus
GIRA
SARABHAI - Respondent(s)
=========================================================
Appearance
:
MR
SALIL M THAKORE for
Petitioner(s) : 1 - 5.
MR ASPI M KAPADIA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 17/11/2011
ORAL
ORDER
Mr.Salil
M.Thakore, learned advocate for the petitioners states that the
affidavit-in-reply has been served only yesterday and prays for time.
At his request, the matters are adjourned to 30.11.2011.
(Harsha
Devani,J)
pathan
Top