Gujarat High Court
Paschim vs Kantilal on 14 February, 2011
Gujarat High Court Case Information System
Print
SA/97/1992 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 97 of 1992
With
CIVIL
APPLICATION No. 10662 of 2010
In
SECOND
APPEAL No. 99 of 1992
With
CIVIL
APPLICATION No. 10663 of 2010
In
SECOND APPEAL No. 97 of 1992
With
CIVIL
APPLICATION No. 1507 of 2011
In
SECOND APPEAL No. 98 of 1992
With
SECOND
APPEAL No. 98 of 1992
With
SECOND
APPEAL No. 99 of 1992
With
CIVIL
APPLICATION No. 1508 of 2011
In
SECOND APPEAL No. 98 of 1992
With
CIVIL
APPLICATION No. 1509 of 2011
In
SECOND APPEAL No. 97 of 1992
=========================================================
PASCHIM
GUJARAT VIJ LTD. & 2 - Appellant(s)
Versus
KANTILAL
T.NANDHA & 1 - Defendant(s)
=========================================================
Appearance
:
MR
MD PANDYA for
Appellant(s) : 1 - 3.
MS KHYATI P HATHI for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 14/02/2011
ORAL
ORDER
Learned
advocate Mr.Hathi requests for time to take instructions with regard
to amicable settlement of the matter.
Learned
advocate Mr.Sinha has requested that matter may be kept earlier, and,
therefore, matter is adjourned to 18.02.2011.
(RAJESH
H SHUKLA, J.)
Amit
Top