Gujarat High Court High Court

Gangliben vs Karsanbhai on 24 September, 2008

Gujarat High Court
Gangliben vs Karsanbhai on 24 September, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1945/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1945 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 6103 of 2007
 

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

 

GANGLIBEN
WD/O KIKABHAI VELJIBHAI & 5 - Appellant(s)
 

Versus
 

KARSANBHAI
MAVJIBHAI KISHORI & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHITAL R PATEL for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7 -
6. 
MR DHIRENDRA MEHTA for Respondent(s) : 1 - 5. 
MR SHAIVANG D
MEHTA for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 24/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

The
registry is directed to call for the records and proceedings of
Tenancy Appeal No.1/1995 decided by the Deputy Collector, Dahod on
31st March, 1997 so as to reach here on or before 15th
October, 2008. Stand over to 17th October, 2008.

The
appellants will, on or before the next date of hearing, deposit a sum
of Rs.1,500=00 in the registry of this Court by way of cost.

(Sharad
D.Dave, J.) (Ms.R.M.Doshit, J.)

/moin

   

Top