Gujarat High Court High Court

Udaysinh vs Dinubhai on 18 June, 2010

Gujarat High Court
Udaysinh vs Dinubhai on 18 June, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1510/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1510 of 2010
 

With


 

CIVIL
APPLICATION No. 5985 of
2010 
=========================================================

 

UDAYSINH
KESARBHAI PARMAR & 2 - Appellant(s)
 

Versus
 

DINUBHAI
BOGHABHAI SOLANKI & 7 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Appellant(s) : 1 - 3.MS BELA A PRAJAPATI for Appellant(s) : 1 -
3. 
None for Defendant(s) : 1 - 3,5 - 8. 
VIRAL K SHAH for
Defendant(s) : 1,
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 18/06/2010  
ORAL
ORDER

Mr.

U.R.Vyas, learned advocate for Mr.V.K.Shah, learned advocate for the
opponents has appeared and submitted that Mr.V.K.Shah, learned
advocate, has filed sick note today. On the said ground, Mr.
U.R.Vyas, learned advocate for the opponents has requested for
adjournment.

Mr.

Mangukiya, learned advocate for the appellants has submitted that if
the opponents are not to proceed with the meeting then he has no
objection if the request for adjournment is granted.

Mr.

U.R.Vyas, learned advocate for Mr. V.K.Shah, learned advocate for the
opponents, has submitted that until the next date of hearing, the
opponents will not hold the meeting or proceed with the meeting.

In
view of the said statement, the request for adjournment is granted
with consent of the other side.

S.O.

to 24th June, 2010.

[K.M.Thaker,
J.]

kdc

   

Top