Gujarat High Court
Swaraj vs Manhar on 26 October, 2010
Gujarat High Court Case Information System
Print
AO/356/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 356 of 2009
With
CIVIL
APPLICATION NO.10847 of 2009
in
APPEAL
FROM ORDER No. 356 of 2009
=========================================================
SWARAJ
NARBHESHANKAR PANERI - Appellant(s)
Versus
MANHAR
SHANABHAI PATEL & 6 - Respondent(s)
=========================================================
Appearance
:
MR
MC BHATT for
Appellant(s) : 1,
MR MP PRAJAPATI for Respondent(s) : 1,
MR YF
MEHTA for Respondent(s) : 2 - 3,5 - 7.
MR UDAY H PATEL for
Respondent(s) : 2 - 3,5 - 7.
MR LALJI R MOKARIA for Respondent(s)
: 3,
NOTICE SERVED for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 26/10/2010
ORAL
ORDER
It
is informed that Mr. Prajapati, learned advocate for the respondents
has filed leave note.
Therefore,
request for adjournment until 23rd
November, 2010 is made. It
is also informed that the appellant has no objection if the request
for adjournment is granted.
S.O.
to 23rd November, 2010.
(K.M.
Thaker, J.)
rakesh/
Top