Gujarat High Court
Sonaben vs Sharmisthaben on 8 July, 2011
Gujarat High Court Case Information System
Print
SA/128/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No.128 of 2011
=========================================
SONABEN
LAVJIBHAI PATEL & 1 - Appellant(s)
Versus
SHARMISTHABEN
D/O NATVARLAL OCCHAVLAL DESAI & 1 - Defendant(s)
=========================================
Appearance:
MR
JOITABHAI N PATEL for
Appellant(s): 1 - 2.
None for Defendant(s): 1 - 2.
NOTICE NOT
RECD BACK for Defendant(s): 1.2.1, 1.2.2, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8 - 2, 2.2.2,2.2.3
UNSERVED-EXPIRED (N) for
Defendant(s): 1.2.3
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 08/07/2011
ORAL
ORDER
Mr.
J.N. Patel, learned advocate for the appellants prays for time to
bring on record the heirs and legal representatives of the deceased
respondent no.1/C. At his request, the matter is adjourned to 29th
July, 2011.
(
Harsha Devani, J. )
hki
Top