Gujarat High Court High Court

Shantaben vs Jayantibhai on 13 November, 2008

Gujarat High Court
Shantaben vs Jayantibhai on 13 November, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/4849/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4849 of 2008
 

With


 

FIRST
APPEAL No. 4850 of 2008
 

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

 

SHANTABEN
CHHOTABHAI RAWAL & 4 - Appellant(s)
 

Versus
 

JAYANTIBHAI
GANDABHAI GOHIL (THAKOR) & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
SNEHA A JOSHI for
Appellant(s) : 1
- 4. 
DS
AFF.NOT FILED (N) for
Defendant(s) : 1
- 2. 
MS
MEGHA JANI for
Defendant(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 13/11/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

In
this matter, Direct Service was permitted. Even as per the say of the
learned counsel for the appellants, she has obtained the process and
it has been handed over to her client. But she is not knowing as to
what has happened to the said process. She is directed to explain
the reason within 10 days from today.

[R
P DHOLAKIA, J.]

[M.D.

SHAH, J.]

msp

   

Top