Gujarat High Court High Court

Ramnikbhai vs Unknown on 24 February, 2011

Gujarat High Court
Ramnikbhai vs Unknown on 24 February, 2011
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/61/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 61 of 2011
 

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


 

RAMNIKBHAI
NARSINBHAI SIDDHAPARA L.R.OF DECD.NARSIHBHAI B SI & 17 -
Applicant(s)
 

Versus
 

MAMLATDAR,
JETPUR & 2 - Opponent(s)
 

=========================================================
 
Appearance : 
MR
RAJESH K SHAH for
Applicant(s) : 1 - 18. 
None for Opponent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 24/02/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr Rajesh K Shah for the applicant after arguing the matter
for sometime made a request to adjourn the matter as he was
disturbed. It may be recorded that learned advocate Mr Shah made a
request to adjourn the matter only after the Court started dictation
of the order in the matter. Normally such request should not be
granted when the Court is about to dictate the order. In view of the
fact that learned advocate Mr Shah has tendered apology for his
conduct, in the interest of justice his request is granted. He
requested to keep the matter on 28th February 2011.
Hence, S.O to 28th February 2011.

(B.N.

Mehta,J.)

mary//

   

Top