Gujarat High Court
Shri vs Acharya on 18 November, 2011
  
 Gujarat High Court Case Information System 
    
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	
 
	 
FA/1374/1979	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
FIRST
APPEAL No. 1374 of 1979
 
With
 
FIRST
APPEAL No. 1090 of 1979
 
With
 
CIVIL
APPLICATION No. 10462 of 2011
 
In
FIRST APPEAL No. 1090 of 1979
 
With
 
CIVIL
APPLICATION No. 10872 of 2011
 
In
FIRST APPEAL No. 1090 of 1979
 
 
======================================
 
SHRI
H.A. SHETH,(EXPIRED) & 14 - Appellants
 
Versus
 
ACHARYA
KAUSHALENDRAPRASADJI TEJENDRAPRASADJI THROUGH POA & 39 -
Defendants
 
======================================
Appearance : 
MR
SB VAKIL, LD. SENIOR COUNSEL WITH MR HARSHADRAY A DAVE for
Appellant(s) : 2 - 3,7 - 13. 
None for the
Defendants. 
====================================== 
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	
 
Date
: 18/11/2011 
 
ORAL
ORDER
	At
the request of Mr.S.B.Vakil, learned Senior Counsel appearing on
behalf of the appellant of First Appeal No.1374 of 1979 so as to
enable the appellant to consider as to whether they would like to
submit similar application in First Appeal and if they considered it
accordingly to submit application for withdrawal of the said appeal.
Hence, S.O. to 25/11/2011.
[M.R.SHAH,J]
*dipti
Top