Gujarat High Court Case Information System
Print
CRA/207/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 207 of 2009
=========================================================
SHANTILAL
& CO & 1 - Applicant(s)
Versus
HARISHKUMAR
KANTILAL MAKWANA - Opponent(s)
=========================================================
Appearance
:
MR
BD KARIA for
Applicant(s) : 1 - 2.
None for Opponent(s) : 1,
NOTICE UNSERVED
for Opponent(s) : 1.2.1
MR SURESH M SHAH for Opponent(s) : 1.2.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 30/11/2010
ORAL
ORDER
Heard
learned advocate Mr. Karia on behalf of petitioner, learned advocate
Mr. SM Shah appearing for respondent landlord.
Considering
request matter is adjourned to 15/10/2010. Learned advocate Mr.
Karia submitted that execution proceeding has been filed by
respondent on the basis of judgment and decree delivered by Trial
Court and confirmed by Appellate Court. Let petitioner may request
Executing Court to adjourn execution proceeding because matter is
pending before this Court atleast upto 18/12/2010.
It
is directed to Registry to call R&P from Trial Court as well as
Appellate Court, Rajkot, so it will reach before 14/12/2010.
Learned advocate Mr. Karia has supplied paper book, copy thereof is
already supplied to learned advocate Mr. SM Shah, therefore, matter
is adjourned to 15/12/2010.
Direct
service is permitted today.
(H.K.RATHOD,
J)
asma
Top