Gujarat High Court High Court

Vikrambhai vs Harishbhai on 16 August, 2010

Gujarat High Court
Vikrambhai vs Harishbhai on 16 August, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/5622/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 5622 of 2008
 

With


 

FIRST
APPEAL No. 1369 of 2009
 

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

 

VIKRAMBHAI
PUNJABHAI PALKHIWALA AS L.R.OF DECD. - Appellant(s)
 

Versus
 

HARISHBHAI
BABUBHAI PALKHIWALA & 7 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
MEGHA JANI for
Appellant(s) : 1, 
None for Defendant(s) : 1 - 2, 2.2.1, 2.2.2,
2.2.3,4 - 8. 
MR TEJAS P SATTA for Defendant(s) : 1, 1.2.1,
1.2.2,1.2.3  
- for Defendant(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 03/02/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Daxesh Mehta has filed leave note. Therefore, matter
is adjourned to 12/3/2010.

Ad
interim relief granted earlier shall remain continue till 12/3/2010.

(H.K.RATHOD,
J)

asma

   

Top