Gujarat High Court High Court

Firm vs Mahadevprasad on 14 December, 2010

Gujarat High Court
Firm vs Mahadevprasad on 14 December, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/164/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 164 of 1999
 

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

 

FIRM
OF LILARAM GODHAMAL & CO. & 2 - Appellant(s)
 

Versus
 

MAHADEVPRASAD
S/O SUGNOMAL JODHUMAL SATNANI - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MD PANDYA for
Appellant(s) : 1 - 2,2.2.1 - 3. 
NOTICE UNSERVED for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 14/12/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Ms.Maya Desai for appellants.

Notice
remained unserved for respondent due to shortage of time.

Issue
fresh notice to respondent No.1, returnable on 25.1.2011.

[
H.K.RATHOD, J. ]

(vipul)

   

Top