Gujarat High Court High Court

Bansidhar vs Dr.C.R.Kakani on 5 March, 2010

Gujarat High Court
Bansidhar vs Dr.C.R.Kakani on 5 March, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/502/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 502 of 2006
 

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

 

BANSIDHAR
KANIYALAL SWAMI & 5 - Appellant(s)
 

Versus
 

DR.C.R.KAKANI
& 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
SANDIP C SHAH for
Appellant(s) : 1 - 6. 
RULE SERVED for Defendant(s) : 1, 
(MR PV
NANAVATI) for Defendant(s) : 2, 
MR VIBHUTI NANAVATI for
Defendant(s) : 2, 
MS AVANI S MEHTA for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 05/03/2010 

 

 
 
ORAL
ORDER

Fresh
notice of Rule was issued to the respondent no.1. Today’s cause list
shows that notice of Rule has been served. Upon matter being called
out, no one is present on behalf of respondent no.1 and no appearance
has also been filed. Since substantial relief is prayed for against
respondent no.1 so as to afford opportunity to respondent no.1 to
enter appearance, the final hearing of First Appeal is fixed on
22/3/2010. S. O. to 22/3/2010. The Registry is directed to call for
Record and Proceedings so as to reach this Court on or before
19/3/2010.

(K.M.THAKER,
J.)

(ila)

   

Top