Gujarat High Court
Hemanginiben vs Siddi on 5 July, 2011
Gujarat High Court Case Information System
Print
FA/386220/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No.3862 of 2001
=====================================================
HEMANGINIBEN
JAYENDRABHAI SHAH & 2 - Appellant(s)
Versus
SIDDI
NURMOHMED HUSEINBHAI DELETED AS PER COURT ORDER & 6 -
Defendant(s)
=====================================================
Appearance
:
MR KARTIKEY P RAWAL for
Appellant(s) : 1,
DELETED for Defendant(s) : 1, 4, 7,
NOTICE
SERVED for Defendant(s) : 2,
SERVED BY RPAD - (N) for Defendant(s)
: 2, 6,
MR SUNIL B PARIKH for Defendant(s) : 3,
NOTICE UNSERVED
for Defendant(s) : 5,
MR HARDIK C RAWAL for Defendant(s) :
6,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 05/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
It
has been stated by Mr.Parikh, learned counsel appearing on behalf of
respondent No.3, that the cognate matter being First Appeal No.3861
of 2001 has not been notified. Hence, office to list both these
matters on 12.07.2011.
Sd/-
[JAYANT
PATEL,J]
Sd/-
[
R.M.CHHAYA, J]
***
Bhavesh*
Top