Gujarat High Court High Court

Gordhandas vs Harshadrai on 25 January, 2010

Gujarat High Court
Gordhandas vs Harshadrai on 25 January, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/53/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 53 of 2010
 

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

 

GORDHANDAS
KARSANDAS THAKKER, DECEASED THROUGH LEGAL HEIR - Appellant(s)
 

Versus
 

HARSHADRAI
KARSHANDAS MAYECHA & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
ANUJA S NANAVATI for
Appellant(s) : 1, 
MR MEHUL S SHAH for Defendant(s) : 1 - 2. 
MR
SURESH M SHAH for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 25/01/2010 

 

 
 
ORAL
ORDER

Heard
learned senior advocate Mr. SI Nanavati with Ms. Anuja S. Nanavati
on behalf of appellant, learned advocate Mr. SM Shah appearing for
respondent.

Learned
senior advocate Mr. Nanavati submitted that appellant will file
delay condonation application as well as Stay application on or
before 28/1/2010. Registry is directed to notify both civil
application on 29/1/2010.

(H.K.RATHOD,
J)

asma

   

Top