Gujarat High Court
Kajal vs Punj on 18 June, 2008
Bench: S.R.Brahmbhatt
CA/8677/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR FIXING DATE OF HEARING No. 8677 of 2007 In FIRST APPEAL No. 2535 of 1997 WITH FIRST APPEAL No. 2535 of 1997 ========================================================= KAJAL WD/O SATISH THAVARDAS MUNSHI & 2 - Petitioner(s) Versus PUNJ SONS PVT.LTD. & 2 - Respondent(s) ========================================================= Appearance : NANAVATY ADVOCATES for Petitioner(s) : 1 - 3. RULE UNSERVED for Respondent(s) : 1, RULE SERVED BY DS for Respondent(s) : 2, RULE NOT RECD BACK for Respondent(s) : 3, (MR PV NANAVATI) for Respondent(s) : 3, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 18/06/2008 ORAL ORDER
Let
the matters receive consideration from the other Hon’ble Single
Judge. Not before this Court.
(S.R.BRAHMBHATT,
J.)
Divya//