Citation : 2021 Latest Caselaw 15718 Guj
Judgement Date : 5 October, 2021
C/SCA/14761/2021 ORDER DATED: 05/10/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 14761 of 2021
==========================================================
VINOD PANDYA S/O RAMSHANKAR PANDYA
Versus
ABHAY MANGALDAS
==========================================================
Appearance:
ROBIN PRASAD(9344) for the Petitioner(s) No. 1
for the Respondent(s) No. 1,2,3,4
==========================================================
CORAM:HONOURABLE MR. JUSTICE B.N. KARIA
Date : 05/10/2021
ORAL ORDER
1. Mr.Amar Bhatt, learned advocate states that Mr.Kunal
Vaishnav, learned advocate has received instructions to
appear for and on behalf of the respondents and he shall file
his Vakalatnama before the Registry. Registry shall accept the
same.
2. Learned advocate for the petitioner submits that Special
Civil Suit No.1016 of 2014 is pending today for
pronouncement of judgment by the Trial Court. The petitioner
is permitted to request the Trial Court concerned to postpone
the judgment. It is further submitted that the petitioner has
deposited an amount of Rs.10 lakhs before the Trial Court
concerned and copy of the receipt thereof is also produced on
C/SCA/14761/2021 ORDER DATED: 05/10/2021
record.
3. The Trial Court concerned will decide the prayer made by
the petitioner in accordance with law.
4. The petitioner shall supply the copy of the petition along
with its annexures to the other side.
S.O. to 11.10.2021
(B.N. KARIA, J) rakesh/
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!