Gujarat High Court
Shrimati vs Smt on 3 December, 2010
Gujarat High Court Case Information System Print SA/81/1991 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SECOND APPEAL No. 81 of 1991 ========================================================= SHRIMATI KAXMIBEN LALJI WD/O SOLANKI LALJI HADHU & 2 - Appellant(s) Versus SMT. RATANBA VAGHI SOLANKI WIDOW - Defendant(s) ========================================================= Appearance : MR YS MANKAD for Appellant(s) : 1 - 3, 3.2.1, 3.2.2, 3.2.3, 3.2.4, 3.2.5,3.2.6 None for Defendant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 03/12/2010 ORAL ORDER
Heard
learned advocate Mr. YS Mankad on behalf of appellant, learned
advocate Mr. CH Vora on behalf of respondent and his heirs and legal
representatives, those who have been subsequently join as party.
Considering
request made by learned advocate Mr. Mankad, matter is adjourned to
13/12/2010.
(H.K.RATHOD,
J)
asma
Top