Gujarat High Court
Vikrambhai vs Harishbhai on 12 March, 2010
Gujarat High Court Case Information System
Print
FA/5622/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 5622 of 2008
With
CIVIL
APPLICATION No. 14178 of 2008
In
FIRST APPEAL No. 5622 of 2008
With
FIRST
APPEAL No. 1369 of 2009
=========================================================
VIKRAMBHAI
PUNJABHAI PALKHIWALA AS L.R.OF DECD. - Appellant(s)
Versus
HARISHBHAI
BABUBHAI PALKHIWALA & 7 - Defendant(s)
=========================================================
Appearance
:
MS
MEGHA JANI for
Appellant(s) : 1,
None for Defendant(s) : 1 - 2, 2.2.1, 2.2.2,
2.2.3,4 - 8.
MR TEJAS P SATTA for Defendant(s) : 1, 1.2.1,
1.2.2,1.2.3
- for Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 12/03/2010
ORAL
ORDER
At
the request of Ms. Megha Jani learned advocate for the appellant.
S.O. to 15.3.2010.
(K.M.THAKER,
J.)
Pankaj
Top