Gujarat High Court Case Information System
Print
AO/328/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 328 of 2010
With
CIVIL
APPLICATION No. 12807 of 2010
In
APPEAL FROM ORDER No. 328 of 2010
=========================================================
MAJOOR
MAHAJAN SANGH - Appellant(s)
Versus
RASHMINKUMAR
MAGANLAL PARMAR & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DS VASAVADA for
Appellant(s) : 1,
None for Respondent(s) : 1, 3,
MR PUNIT B
JUNEJA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 21/10/2010
ORAL
ORDER
Learned
advocate Mr. Shalin Mehta appearing for the opponent has submitted
that though caveat was filed by the opponent, the name of the learned
advocate for opponent has not been reflected in the cause list and
the copy of the appeal has been served only today. He has, on the
said ground requested for time.
Learned
advocate Mr. Vasavada appearing for the appellant has submitted that
the learned Trial Court has, after passing the order impugned in
present appeal, suspended its operation and the suspension of
operation of the order is to remain in operation until tomorrow i.e.
until 22/10/2010.
In
view of the request made by learned advocate Mr.Shalin Mehta for time
until 27/10/2010, the appeal is adjourned to 27/10/2010.
The
operation of order passed by the learned Trial Court suspending its
own order till 22/10/2010 shall stand extended until 27/10/2010.
(K.M.THAKER,
J.)
(ila)
Top