Gujarat High Court
================================================================ vs Dhirajlal Govindbhai Patel on 11 March, 2015
C/SCA/1557/2015 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION NO. 1557 of 2015
================================================================
SHREYANSHBHAI KUMARPAL SHAH....Petitioner(s)
Versus
DHIRAJLAL GOVINDBHAI PATEL....Respondent(s)
================================================================
Appearance:
MR SANDEEP N BHATT, ADVOCATE for the Petitioner(s) No. 1
MR SANDEEP R LIMBANI, ADVOCATE for the Respondent(s) No. 1
================================================================
CORAM: HONOURABLE MS.JUSTICE HARSHA DEVANI
Date : 11/03/2015
ORAL ORDER
The learned advocate for the petitioner had requested for
hearing the matter on priority basis. However, due to paucity
of time it was not possible to take up the matter for hearing.
Under the circumstances, the matter is adjourned to 24 th
March, 2015. In the meanwhile, it would be open for the
petitioner to seek an adjournment in the proceedings before
the trial court. In case such a request is made, the trial court
shall duly consider the same keeping in mind the fact that the
present petition is pending before this court.
(HARSHA DEVANI, J.)
zgs
Page 1 of 1