Gujarat High Court
Rajendrabhai vs Nitinbhai on 2 August, 2011
Gujarat High Court Case Information System
Print
AO/247/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 247 of 2011
With
CIVIL
APPLICATION No. 7114 of 2011
In
APPEAL
FROM ORDER No. 247 of 2011
=======================================================
RAJENDRABHAI
TRIKAMBHAI TANK & 1 - Appellant(s)
Versus
NITINBHAI
PURSHOTTAMBHAI PATEL & 9 - Respondent(s)
=======================================================
Appearance :
MR
DHAVAL D VYAS for Appellant(s) : 1 - 2.
NOTICE SERVED BY DS for
Respondent(s) : 1,3-4,6-8, 10,
MR SK PATEL for Respondent(s) : 2,5
- 6, 9,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 02/08/2011
ORAL
ORDER
Learned
counsel, Mr.Darji states that he has instruction to appear for
respondent no.10 and some time may be granted, to which, learned
counsel, Mr.Dhaval Vyas has reservation stating that inspite of the
order of this Court, further construction is being carried out.
In
the circumstances, with the consent the matter is adjourned to 5 th
August, 2011.
Interim
relief granted earlier to continue till then.
(RAJESH
H.SHUKLA, J.)
/patil
Top