Gujarat High Court Case Information System
Print
FA/906/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 906 of 2010
=========================================================
SHRINATH
ASSOCIATES - Appellant(s)
Versus
SUKHDEV
MANISHANKER DEVASHRAYI & 5 - Defendant(s)
=========================================================
Appearance :
VIRAL
K SHAH for
Appellant(s) : 1,
MR VIJAY N RAVAL for Defendant(s) : 1,
MR
BHARAT T RAO for Defendant(s) : 2, 4, 6,
None for Defendant(s) :
3,3.2.5
NOTICE SERVED for Defendant(s) : 3.2.1, 3.2.2, 3.2.3,
3.2.4, 3.3.1, 3.3.2, 3.3.3,
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/12/2010
ORAL
ORDER
Heard
Mr Pandya learned advocate for the contesting respondent.
It
is stated at the bar that an application is made with regard to the
portion purchased by the present appellant from one of the
co-purchasers who has agreed to give that share or portion of the
property to the appellant which application is pending before the
Court for final decree. To enable the parties to pursue that
application, the matter is adjourned to 24th December
2010 and it is made clear that the Court below will proceed with
the proceedings to accept the request of the parties even if
there is sick note or leave note of the advocate for either
parties. It is also clarified that the interim relief granted by
this Court will not preclude the trial court from proceeding with
the matter.
(K.S.Jhaveri,J.)
mary//
Top