Gujarat High Court Case Information System
Print
SA/106/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 106 of 2011
with
CIVIL
APPLICATION NO.5531 OF 2011
=========================================
KISHORECHANDRA
VASANTRAI DAVE - Appellant(s)
Versus
SHREE
VISHAL SHRIMALI SONI GYATI TRUST THROUGH VICE PRESIDENT & 2 -
Defendant(s)
=========================================
Appearance :
MR
MEHUL S SHAH for
Appellant(s) : 1,MR SURESH M SHAH for Appellant(s) : 1,MR NEHAL R
JOSHI for Appellant(s) : 1,
MR PS CHAMPANERI for Defendant(s) : 1
- 3.
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 02/09/2011
ORAL
ORDER
These
matters were listed on 30.8.2011, however, the Registry had not sent
the papers and as such, the matters could not be taken up for
hearing on that day nor could the next day of hearing be fixed.
Today
however, the Registry suo motu
has listed the matters for hearing whereupon it is noticed that in
the absence of the case papers, the ad-interim relief granted
earlier also could not be extended on 30.8.2011. Today, the learned
advocate for the appellant has filed a leave-note. Hence, the
matters are adjourned to 26th
September, 2011. However, since the ad-interim relief could not be
extended, on account of the default on the part of the Registry, the
party cannot be made to suffer. Hence, the ad-interim relief
granted earlier is continued till then.
[HARSHA
DEVANI, J.]
parmar*
Top