Gujarat High Court Case Information System
Print
FA/799/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 799 of 2011
With
CIVIL
APPLICATION No. 2822 of 2011
In
FIRST APPEAL No. 799 of 2011
=========================================================
MOHANLAL
DIPCHAND & 1 – Appellant(s)
Versus
RAMCHAND
CHHANGOMAL & 9 – Defendant(s)
=========================================================
Appearance :
MR
VM PANCHOLI for
Appellant(s) : 1 – 2,2.2.1
MR AMIT N PATEL for Defendant(s) :
1,
None for Defendant(s) : 2 –
10.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 14/03/2011
ORAL
COMMON ORDER
Order
in First Appeal
Heard
Mr.V.M.Pancholi, learned counsel for the appellants and perused the
impugned judgment and decree rendered by the trial Court. Considering
the facts and circumstances of the case and more particularly the
submissions, so also the impugned judgment and decree, it transpires
that arguable issues are involved in this matter, which warrant
admission of the appeal. The appeal is, therefore, admitted.
Considering the peculiar facts and circumstances of the case as well
as the contentions raised in this appeal memo, the hearing of this
appeal is expedited.
Mr.Amit
N.Patel, ld.counsel appears and waives service of notice of admission
qua the respondent No.1.
Order
is Civil Application
Notice,
returnable on 06.04.2011. In the meanwhile, ad-interim stay in terms
of paragraph 5(B) is granted. Mr.Amit N.Patel, ld.counsel appears and
waives service of notice qua the opponent No.1.
(J.C.UPADHYAYA,
J.)
(binoy)
Top