Citation : 2021 Latest Caselaw 4785 Guj
Judgement Date : 26 March, 2021
C/MCA/43/2021 IA ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC. CIVIL APPLICATION (FOR RECALL) NO. 1 of 2021
In R/MISC. CIVIL APPLICATION NO. 43 of 2021
In R/FIRST APPEAL NO. 3890 of 2018
With
MISC. CIVIL APPLICATION (FOR RECALL) NO. 1 of 2021
In R/MISC. CIVIL APPLICATION NO. 42 of 2021
In
FIRST APPEAL NO. 3829 of 2018
With
MISC. CIVIL APPLICATION (FOR RECALL) NO. 1 of 2021
In R/MISC. CIVIL APPLICATION NO. 40 of 2021
In
FIRST APPEAL NO. 3981 of 2018
With
MISC. CIVIL APPLICATION (FOR RECALL) NO. 1 of 2021
In R/MISC. CIVIL APPLICATION NO. 39 of 2021
In
FIRST APPEAL NO. 3830 of 2018
With
MISC. CIVIL APPLICATION (FOR RECALL) NO. 1 of 2021
In R/MISC. CIVIL APPLICATION NO. 37 of 2021
In
FIRST APPEAL NO. 3880 of 2018
With
MISC. CIVIL APPLICATION (FOR RECALL) NO. 1 of 2021
In R/MISC. CIVIL APPLICATION NO. 36 of 2021
In
FIRST APPEAL NO. 3831 of 2018
With
MISC. CIVIL APPLICATION (FOR RECALL) NO. 1 of 2021
In R/MISC. CIVIL APPLICATION NO. 20 of 2021
In
FIRST APPEAL NO. 3828 of 2018
With
MISC. CIVIL APPLICATION (FOR RECALL) NO. 1 of 2021
In R/MISC. CIVIL APPLICATION NO. 38 of 2021
In
FIRST APPEAL NO. 3976 of 2018
With
MISC. CIVIL APPLICATION (FOR RECALL) NO. 1 of 2021
In R/MISC. CIVIL APPLICATION NO. 19 of 2021
Page 1 of 3
Downloaded on : Sat Sep 04 13:56:05 IST 2021
C/MCA/43/2021 IA ORDER
In
FIRST APPEAL NO. 3978 of 2018
With
MISC. CIVIL APPLICATION (FOR RECALL) NO. 1 of 2021
In R/MISC. CIVIL APPLICATION NO. 168 of 2021
In
FIRST APPEAL NO. 4816 of 2018
==========================================================
RITESH JAYKANT TRIVEDI Versus SHAMBHU BHAGWANBHAI PANCHANI ========================================================== Appearance:
MS ARCHANA U AMIN for the PETITIONER(s) No. ADVANCE COPY SERVED TO GOVERNMENT PLEADER/PP for the RESPONDENT(s) No. MR KUNAN B NAIK for the RESPONDENT(s) No. ==========================================================
CORAM: HONOURABLE MS. JUSTICE SONIA GOKANI and HONOURABLE MS. JUSTICE GITA GOPI
Date : 26/03/2021
IA ORDER (PER : HONOURABLE MS. JUSTICE SONIA GOKANI)
Because of paucity of time it is not possible for this Court to dictate the judgment today as the hearing had been completed Yesterday evening. The matters are now to be posted for pronouncement on 30th March, 2021.
Today learned advocate Ms. Archana U. Amin states that she has received the list of events from learned Senior Advocate Mr. Bharat Naik assisted by learned advocate Mr. Kunan B. Naik for the respondents. She needs to make certain corrections in the list of events for which she requires time. Let this be done by 30th March, 2021, and the pronouncement shall be made on 30th March, 2021, at 2:30 p.m. In the meantime, the learned Principal Senior Civil Judge,
C/MCA/43/2021 IA ORDER
Amreli, shall wait for outcome of the order of this Court.
(SONIA GOKANI, J)
(GITA GOPI,J) A.M.A. SAIYED
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!