Gujarat High Court High Court

Sangitaben vs Sunil on 26 June, 2008

Gujarat High Court
Sangitaben vs Sunil on 26 June, 2008
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/5344/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 5344 of 2007
 

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

 

SANGITABEN
JITENDRAKUMAR DABHI & 3 - Appellant(s)
 

Versus
 

SUNIL
KUMAR NAVNITLAL PATEL & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
DEVYANI R SHAH for
Appellant(s) : 1 - 4. 
None for Defendant(s) : 1, 
MR SHALIN N
MEHTA for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

 
 


 

Date
: 26/06/2008  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

When
the matter is called out, Ms. Devyani R. Shah, learned advocate for
the appellants is not present, whereas Mr. Shalin Mehta, learned
advocate for respondent No. 2-New India Insurance Co. is present.
However, in the interest of justice, the matter is adjourned to
3.7.2008.

(A.M.

Kapadia, J.)

(R.H.

Shukla, J.)

(hn)

   

Top