Gujarat High Court High Court

Ishwarbhai vs Laxmansing on 25 January, 2011

Gujarat High Court
Ishwarbhai vs Laxmansing on 25 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/406/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 406 of 1994
 

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


 

ISHWARBHAI
CHUNIBHAI PATEL & 5 - Appellants
 

Versus
 

LAXMANSING
MADHUSING CHAUHAN & 4 - Defendants
 

======================================
Appearance : 
NOTICE
SERVED for Appellant(s) : 1 - 2, 6,NOTICE UNSERVED for Appellant(s) :
3 - 5. 
None for Defendant(s) : 1 - 2. 
MR RAJNI H MEHTA for
Defendant(s) : 3, 
NOTICE SERVED for Defendant(s) : 4, 
MR
VIBHUTI NANAVATI for Defendant(s) :
5, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 25/01/2011 

 

 
ORAL
ORDER

Mr.Hemant
Shah, learned advocate, has stated that he has instruction to appear
on behalf of the appellants and he got Vakalatnama of appellant Nos.1
& 2. Vakalanama for rest of the appellants shall be obtained by
him within a period of two weeks from today. He will file his
appearance on behalf of the appellants within a period of two weeks
from today. Hence, S.O. to 8th February,2011.

[M.R.SHAH,J]

*dipti

   

Top