Gujarat High Court High Court

Legal vs Hira on 11 August, 2011

Gujarat High Court
Legal vs Hira on 11 August, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/11/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 11 of 2011
 

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

LEGAL
HEIR OF DECD. HARIJAN UKABHAI LAKHABHAI & 4 - Appellant(s)
 

Versus
 

HIRA
NAGA & 3 - Defendant(s)
 

========================================= 
Appearance
: 
MR MURALI N DEVNANI for
Appellant(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6,2.2.7
- 5. 
None for Defendant(s) : 1,1.2.3 - 4. 
NOTICE SERVED for
Defendant(s) : 1.2.1, 1.2.2,1.3.3 - 2, 2.2.3, 2.2.4,2.2.5 - 3,
3.2.3,3.2.4 - 4,4.2.2  
MR RC KAKKAD for Defendant(s) : 1.2.1,
1.2.2, 1.3.2,1.3.3  
UNSERVED-EXPIRED (N) for Defendant(s) : 1.3.1
- 3. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 11/08/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the appellants has filed a leave note. Hence, the matter
is adjourned to 18th August, 2011.

(HARSHA
DEVANI, J.)

(ashish)

   

Top