Gujarat High Court High Court

Nikhil vs Amit on 29 June, 2010

Gujarat High Court
Nikhil vs Amit on 29 June, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/27/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 27 of 2010
 

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

NIKHIL
DHIRAJLAL MEHTA & 1 - Appellant(s)
 

Versus
 

AMIT
N MEHTA THROUGH POA HARSHA N MEHTA & 2 - Defendant(s)
 

=====================================================
Appearance : 
MRS
KETTY A MEHTA for Appellant(s) : 1 - 2, 2.2.1, 2.2.2,2.2.3  
None
for Defendant(s) : 1 -
3. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

			Date
: 29/06/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Learned
counsel for the appellants does not press the present First Appeal
with a view to raise all contentions, as may be available in law,
against the order passed by the Family Court below Exh.16, which has
been dismissed,as stated by the learned counsel. Permission granted.
Appeal is disposed of as not pressed.

(Jayant Patel,J)

(Smt.Abhilasha Kumari,J)

arg

   

Top