Gujarat High Court
Mohmmad vs Bhagwanram on 16 July, 2010
Gujarat High Court Case Information System
Print
CA/5678/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5678 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2348 of 2009
=================================================
MOHMMAD
ASLAM ABDUL REHMAN MANIYAR & 1 - Petitioner(s)
Versus
BHAGWANRAM
PUNAMCHAND SHARMA & 2 - Respondent(s)
=================================================
Appearance
:
MR
AMIT N PATEL for Petitioner(s) : 1 - 2.
None for Respondent(s) : 1
- 3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 16/07/2010
ORAL
ORDER
Learned
advocate Mr.Amit N. Patel for the applicants was granted time to take
instructions in the matter. The learned advocate makes available for
perusal of the Court a copy each of certificate-Exh.70 and
deposition-Exh.69.
The
learned advocate wants some more time to find out as to whether the
amount awarded by the Tribunal is deposited by the appellants or not
and if the same is deposited, whether the permissible amount is
allowed to be withdrawn by the present applicants or not. Adjourned
to 29th July 2010.
(RAVI
R. TRIPATHI, J.)
karim
Top