Gujarat High Court
Kishorechandra vs Shree on 26 September, 2011
Gujarat High Court Case Information System
Print
SA/106/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 106 of 2011
=========================================================
KISHORECHANDRA
VASANTRAI DAVE - Appellant(s)
Versus
SHREE
VISHAL SHRIMALI SONI GYATI TRUST THROUGH VICE PRESIDEN & 2 -
Defendant(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Appellant(s) : 1,MR SURESH M SHAH for Appellant(s) : 1,MR NEHAL R
JOSHI for Appellant(s) : 1,
MR PS CHAMPANERI for Defendant(s) : 1
- 3.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 26/09/2011
ORAL
ORDER
Mr.Mehul
S.Shah, learned advocate for the appellant has filed leave note.
Hence, the matter is adjourned to 11.10.2011.
(Harsha
Devani,J)
pathan
Top