Gujarat High Court High Court

Amrutbhai vs Bhajiwala on 30 September, 2011

Gujarat High Court
Amrutbhai vs Bhajiwala on 30 September, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3066/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No.3066 of 2011
 

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

AMRUTBHAI
SUKHABHAI PATEL - Appellant(s)
 

Versus
 

DAMYANTIBEN
D/O HIRALAL JAGJIVANDAS 

 

BHAJIWALA
(PATEL) - Defendant(s)
 

===================================================== 
Appearance
: 
R C JANI & ASSOCIATE for
Appellant(s) : 1, 
None for Defendant(s) :
1, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 


Date
: 30/09/2011 

 


 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.Jani,
learned counsel for the appellant, states that the appellant is ready
to deposit amount of Rs.10,000/- towards probable costs to the
respondent, if this Court is inclined to consider the matter and even
chances of settlement may be there.

Hence,
NOTICE returnable on 12.10.2011 on condition that the
appellant deposits amount of Rs.10,000/- with this Court before the
returnable date.

Sd/-

[JAYANT
PATEL,J]

Sd/-

[
R.M.CHHAYA, J]

***

Bhavesh*

   

Top