Gujarat High Court
Legal vs Hira on 22 September, 2011
Gujarat High Court Case Information System
Print
SA/11/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 11 of 2011
=========================================================
LEGAL
HEIR OF DECD. HARIJAN UKABHAI LAKHABHAI & 4 - Appellant(s)
Versus
HIRA
NAGA & 3 - Defendant(s)
=========================================================
Appearance
:
MR
MURALI N DEVNANI for
Appellant(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6,2.2.7
- 5.
None for Defendant(s) : 1,1.2.3 - 4.
NOTICE SERVED for
Defendant(s) : 1.2.1, 1.2.2,1.3.3 - 2, 2.2.3, 2.2.4,2.2.5 - 3,
3.2.3,3.2.4 - 4,4.2.2
MR RC KAKKAD for Defendant(s) : 1.2.1,
1.2.2, 1.3.2,1.3.3
UNSERVED-EXPIRED (N) for Defendant(s) : 1.3.1
- 3.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 22/09/2011
ORAL ORDER
Mr
M N Devnani, learned advocate for the appellants prays for further
time for doing the needful for bringing on record the heirs and legal
representatives of the deceased respondent. At his request, the
matter is adjourned to 12th October 2011.
(HARSHA
DEVANI, J.)
zgs/-
Top