Gujarat High Court High Court

Madhavlal vs Jagmohan on 6 May, 2011

Gujarat High Court
Madhavlal vs Jagmohan on 6 May, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/2785/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2785 of 2008
 

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

 

MADHAVLAL
RATANLAL KOSHTI - Appellant(s)
 

Versus
 

JAGMOHAN
TARASINGH & 4 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
VIMAL M PATEL for
Appellant(s) : 1, 
NOTICE
UNSERVED for
Defendant(s) : 1, 
RULE
SERVED BY DS for
Defendant(s) : 2
- 3. 
DELETED
for Defendant(s) : 4, 
MR
CB DASTOOR for
Defendant(s) :
5, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 28/11/2008 

 

 
 
ORAL
ORDER

Notice remained unserved to respondent No.1. Therefore, issue fresh notice by affixing to respondent No.1, returnable on 30.12.2008.

(H.K.Rathod,J.)
(vipul)

   

Top