Gujarat High Court
Rama vs Shamji on 18 July, 2008
Bench: A.M.Kapadia And Z.K.Saiyed, Z.K.Saiyed
FA/2453/2004 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 2453 of 2004 ========================================================= RAMA PUNA HARIJAN & 3 - Appellant(s) Versus SHAMJI DANA PATEL & 4 - Defendant(s) ========================================================= Appearance : MR MEHUL S SHAH for Appellant(s) : 1,3 - 4.MR SURESH M SHAH for Appellant(s) : 1 - 4. RULE SERVED for Defendant(s) : 1 - 2. MR HASMUKH THAKKER for Defendant(s) : 3, RULE UNSERVED for Defendant(s) : 4, None for Defendant(s) : 5, ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 18/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
As
per the office note, learned advocate for the appellant has not
supplied fresh and correct address of respondent no. 4 till today.
Mr.
Mehul S. Shah learned advocate for the appellant prays to adjourn the
matter to enable him to collect and supply fresh and correct address
of respondent no. 4. Upon her request, matter is adjourned to
22.8.2008.
(A.M.
KAPADIA, J.)
(Z.K.
SAIYED, J.)
mandora/