Gujarat High Court High Court

Patel vs Bipinbhai on 16 June, 2008

Gujarat High Court
Patel vs Bipinbhai on 16 June, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/193/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 193 of 2008
 

With


 

CIVIL
APPLICATION No. 6675 of 2008
 

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


 

PATEL
BAVANJIBHAI LALJIBHAI VIRADIA - Appellant(s)
 

Versus
 

BIPINBHAI
DHIRAJLAL KHILOSIA & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
VIMAL M PATEL for Appellant(s) : 1, 
None for
Respondent(s) : 1 - 3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 16/06/2008 

 

 
 
ORAL
ORDER

Mr.

Vimal Patel, learned advocate submitted that by an order dated
15.5.2008, the learned Court has suspended the operation of the order
dated 23.4.2008 till today. Mr. Patel, learned advocate also
submitted that as per the original plaintiff, the amount of
consideration was paid to the nephew of the appellant, which was
disputed by the present appellant. Under the circumstances, Notice
returnable on 30.6.2008. In the meanwhile, order dated 15.5.2008
passed by the learned trial Court suspending operation of the order
till 23.4.2008, will continue till 30.6.2008.

(K.M.THAKER,J.)

ynvyas

   

Top