Gujarat High Court High Court

Miyanji vs Minyaji on 15 February, 2011

Gujarat High Court
Miyanji vs Minyaji on 15 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/277/1981	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 277 of 1981
 

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

 

MIYANJI
MEMADJI KUGASIA & 1 - Appellant(s)
 

Versus
 

MINYAJI
ALIMAD KUGASIA, - Defendant(s)
 

=========================================================
 
Appearance
: 
UNSERVED-EXPIRED
(N) for
Appellant(s) : 1,MR NK MAJMUDAR for Appellant(s) : 2, 
NOTICE
SERVED for Defendant(s) : 1, 
MS ARCHANA R ACHARYA for Defendant(s)
: 1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 15/02/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr.P.B.Khambholja for learned advocate Mr.N.K.Majmudar on
behalf of appellant requests for some time to bring heirs and legal
representatives of appellant.

Considering
his request, the matter is adjourned to 1.3.2011.

During
that period, necessary steps to be taken by learned advocate
Mr.Majmudar, failing which the matter shall stand dismissed in
default without reference to the Court.

[
H.K.RATHOD, J. ]

(vipul)

   

Top