Gujarat High Court High Court

Kersi vs Pramod on 1 March, 2011

Gujarat High Court
Kersi vs Pramod on 1 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/273/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 273 of 2007
 

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

 

KERSI
FARAMJI DALAL - Appellant(s)
 

Versus
 

PRAMOD
.V. SHASTRI & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KF DALAL for
Appellant(s) : 1, 
MR BHARGAV N BHATT for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2 - 5. 
MR DC DAVE for Respondent(s) :
5, 
RULE UNSERVED for Respondent(s) : 6 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 01/03/2011 

 

 
 
ORAL
ORDER

Learned
Counsel for the appellant has consistently filed sick-notes. It is
made clear that if Mr. K.F. Dalal, learned Counsel for the appellant
will not be able to attend the Court, he will make alternative
arrangement on the next date. S.O. to 7th
March 2011.

(K.S.JHAVERI,J.)

pawan

   

Top