Gujarat High Court
Manjulaben vs Moghibai on 26 April, 2010
Gujarat High Court Case Information System
Print
CA/1772/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 1772 of 2009
With
FIRST
APPEAL No. 1313 of 1985
=========================================================
MANJULABEN
KARSANDAS L.R.OF KARSANDAS RAVJI - Petitioner(s)
Versus
MOGHIBAI
WIDOW OF MADHAVDAS RAVJI & 30 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Petitioner(s) : 1,MR SURESH M SHAH for Petitioner(s) :
1,
UNSERVED-EXPIRED (R) for Respondent(s) : 1 - 2,18 - 19,
22,
NANAVATI ASSOCIATES for Respondent(s) : 1 - 8.
None for
Respondent(s) : 9,
SERVED BY AFFIX.(N) for Respondent(s) : 9.2.1 -
17, 27,
MR AJ YAGNIK for Respondent(s) : 18 - 23.
- for
Respondent(s) : 0.0.0, 0.0.0,0.0.0
- for Respondent(s) : 24,
-
for Respondent(s) : 26,
- for Respondent(s) : 28, 25, 0.0.0,0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 26/04/2010
ORAL
ORDER
In
light of the order dated 15/3/2010, the learned advocates for the
contesting parties have jointly submitted that the proceedings
pertaining to Special Leave Petition (Civil) No.16805 of 2006 are
pending in the Hon’ble Apex Court and the final hearing of the said
petition is awaited and that therefore, in continuation of the
request recorded in the order dated 15/3/2010, the hearing of present
application may be adjourned.
Considering
said joint request of the parties and on account of the fact that the
proceeding in the Hon’ble Apex Court are pending, S. O. to 26/7/2010.
(K.M.tHAKER,
J.)
(ila)
Top