Gujarat High Court High Court

Puniya vs Akhamabhai on 4 February, 2011

Gujarat High Court
Puniya vs Akhamabhai on 4 February, 2011
Author: Mohit S. Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/25/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 25 of 2007
 

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

 

PUNIYA
MANSINGH KATARA & 5 - Appellant(s)
 

Versus
 

AKHAMABHAI
RATABHAI KHANT & 4 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
ARPIT A KAPADIA for
Appellant(s) : 1 - 6. 
None for Defendant(s) : 1,3 - 4. 
MR DN
KIRATSATA for Defendant(s) : 2, 
MS SONAL S TRIVEDI for
Defendant(s) : 2, 
MR SANDIP C SHAH for Defendant(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 08/01/2007 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)

The
appeal is admitted and shall be heard with First Appeal No.2717 of
2005 which is stated to be arising from the same accident and
against the same common judgment.

(M.S.

SHAH, J.)

(AKIL
KURESHI, J.)

zgs/-

   

Top