Gujarat High Court
Shantaben vs Rasikbhai on 10 October, 2008
Gujarat High Court Case Information System
Print
AO/319/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 319 of 2008
=========================================================
SHANTABEN
PUNABHAI PATEL - Appellant(s)
Versus
RASIKBHAI
RAMJIBHAI VISAVELIYA - Respondent(s)
=========================================================
Appearance
:
MR
HARNISH V DARJI for
Appellant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/10/2008
ORAL
ORDER
Shri
Harnish Darji, learned advocate for the Appellant has submitted that
appellant is ready and willing to execute the sale deed as per the
agreement to sale and even measurement can be done by any authority
inclusive of D.I.L.R.. He has further submitted that even today also
the appellant is ready and willing to get the measurement done by
D.I.L.R., and / or any other statutory authority and on the basis of
that to execute the sale deed. Hence, notice for final disposal
returnable on 20.10.2008. To be placed on first board. Direct service
permitted.
(M.R.SHAH,
J.)
kaushik.
Top