Gujarat High Court High Court

Laitadevi vs Ganaptbhai on 4 October, 2010

Gujarat High Court
Laitadevi vs Ganaptbhai on 4 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/21992/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 21992 of 2005
 

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


 

LAITADEVI
PARK CO-OP HOUSING SOCIETY LTD - Petitioner(s)
 

Versus
 

GANAPTBHAI
AMBALAL PATEL & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RAVINDRA SHAH for
Petitioner(s) : 1,MRS KANAN R SHAH for Petitioner(s) : 1, 
MR SN
THAKKAR for Respondent(s) : 1, 
MR PS CHAMPANERI for Respondent(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/10/2010 

 

 
 
ORAL
ORDER

When
the matter was listed for hearing on 07.09.2010, Mr. Shah learned
advocate for the petitioner has filed sick-note. Hence, the matter
was adjourned to 17.09.2010. On 17.09.2010, Mr. S.N. Thakkar, learned
advocate for the respondent had sought time, hence, the same is
adjourned today. Today, when the matter is called out, an adjournment
was sought on behalf of Mr. Thakkar, learned advocate for the
petitioner. Both the sides are avoiding the proceedings before this
Court. However as a last chance, matter is adjourned to 12.10.2010.

(K.S.JHAVERI,
J.)

niru*

   

Top