Gujarat High Court
Satkul vs Jamnadas on 14 October, 2011
Gujarat High Court Case Information System
Print
AO/289/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 289 of 2011
With
CIVIL
APPLICATION No. 8453 of 2011
In
APPEAL FROM ORDER No. 289 of 2011
=========================================================
SATKUL
ENTERPRISES LTD - Appellant(s)
Versus
JAMNADAS
RAMJIBHAI VAPARIA & 5 - Respondent(s)
=========================================================
Appearance
:
MR
KB PUJARA for
Appellant(s) : 1,
None for Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 14/10/2011
ORAL
ORDER
ORDER
IN AO:
Heard
learned advocate Mr. KB Pujara for the appellant. It appears from
the copy of the letter dated 21/4/2006 that the respondent no. 2 has
accepted the amount on behalf of respondent no. 1. Hence, matter
requires consideration. Notice returnable on 13/12/2011.
ORDER
IN CA:
Rule
returnable on 13/12/2011.
(BANKIM.N.MEHTA,
J)
asma
Top