Gujarat High Court
– 3 vs – 2 on 26 August, 2010
Gujarat High Court Case Information System
Print
CA/1709/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1709 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2854 of 2009
=========================================
AMARSHIBHAI
VASHRAMBHAI VIRADIYA AND OTHERS
Versus
HARIOM
DHANURAM AND OTHERS
=========================================Appearance
:
MR HARSHIT S
TOLIA for
Petitioner(s) : 1 - 3.
RULE UNSERVED for Respondent(s) : 1 - 2.
MS
KARUNA V RAHEVAR for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 26/08/2010
ORAL
ORDER
Learned
advocate Mr. Tolia to put his house in order by withdrawing the
judgment of some other M.A.C.P. placed on record of this case.
Learned advocate Ms. Karuna V. Rahevar to take instructions from the
Company about enhancement, if any, for the Company to agree.
Put
up on 15th September 2010.
(RAVI
R.TRIPATHI, J.)
omkar
Top