Gujarat High Court High Court

Yasvantsinh vs Varshaben on 29 August, 2011

Gujarat High Court
Yasvantsinh vs Varshaben on 29 August, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/169/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No.169 of 2011
 

With


 

CIVIL
APPLICATION No.8521 of 2011
 

In
SECOND APPEAL No.169 of 2011
 

 
 
=========================================
 

YASVANTSINH
SHUBHADRASINHJI JADEJA THROUGH POA DHARMENDRA KU - Appellant(s)
 

Versus
 

VARSHABEN
BHARATBHAI SHAH & 7 - Defendant(s)
 

========================================= 
Appearance: 
MR
SHITAL R PATEL for
Appellant(s): 1, 
None for Defendant(s): 1 - 3, 3.2.1, 3.2.2,
3.2.3,3.2.4 - 4, 4.2.1, 4.2.2, 4.3.1, 4.3.2, 4.3.3,7 - 8. 
- for
Defendant(s): 0.0.0,0.0.0  
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 29/08/2011 

 

 
ORAL
ORDER

Learned
advocate for the respondents No.2 to 5 prays for further time to
place on record the list of dates and events. In the circumstances,
the matter is adjourned to 5th September, 2011.
Hopefully, the list of dates and events should be ready by then.

Civil
Application No.8521/2011

Interim
relief granted vide order dated 5th August, 2011 to
continue till then.

(
Harsha Devani, J. )

hki

   

Top