Gujarat High Court High Court

Chetanaben vs Ganshayam on 6 September, 2010

Gujarat High Court
Chetanaben vs Ganshayam on 6 September, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/147/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 147 of
2010 
 
=========================================================

 

CHETANABEN
WD/O LOHANA LOKUMAL TOTARAM - Appellant(s)
 

Versus
 

GANSHAYAM
TRIKAMDAS S/O LOHANA TRIKAMLAL TOTARAM - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
KJ BRAHMBHATT for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 MSVARSHABRAHMBHATT
for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5  
None for
Defendant(s) : 1, 
NOTICE SERVED for Defendant(s) : 1.2.1,1.2.2
 
NOTICE NOT RECD BACK for Defendant(s) : 1.2.3, 1.2.4,1.2.5
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 06/09/2010  
 
ORAL ORDER

Mr.

Ganshyam Trikamdas, respondent No.1/1 is present before the Court. He
has requested to engage an Advocate through Gujarat State Legal
Services Authority on behalf of respondent Nos.1/1 to 1/5. The
Gujarat State Legal Services Authority is directed to appoint the
Advocate on behalf of respondent Nos.1/1 to 1/5.

S.O.

to 20th September, 2010.

[M.D.SHAH,
J.]

mrpandya

   

Top