Gujarat High Court High Court

Manilal vs Nilkeshkumar on 28 September, 2011

Gujarat High Court
Manilal vs Nilkeshkumar on 28 September, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/168/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 168 of 2011
 

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

 

MANILAL
AMBALAL PARMAR & 2 - Applicant(s)
 

Versus
 

NILKESHKUMAR
BIPINCHANDRA BHAGAT & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
NILESH A PANDYA for
Applicant(s) : 1 - 3. 
MR ARPIT A KAPADIA for Opponent(s) :
1, 
NOTICE SERVED BY DS for Opponent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 28/09/2011 

 

 
 
ORAL
ORDER

Heard
Mr.M.B.Gandhi, learned advocate for the applicants and Mr.Arpit
Kapadia, learned advocate for respondent no.1.

Rule
returnable on 11.10.2011. Mr.Arpit Kapadia, learned advocate waives
service of rule on behalf of respondent no.1. Direct service is
permitted qua other respondents.

Mr.Arpit
Kapadia, learned advocate for respondent no.1 states that respondent
no.1 would be challenging the order passed by the High Court in
Appeal from Order No.260 of 2011, whereby the order passed by the
trial court on the exh.5 application made by respondent no.1 has been
rejected, before the Supreme Court. He further states that till the
matter is decided by the Supreme Court, respondent No.1 would not
insist on proceeding further with the suit proceedings.

(Harsha
Devani,J)

pathan

   

Top