Gujarat High Court High Court

Ishwarbhai vs Triloknath on 1 March, 2011

Gujarat High Court
Ishwarbhai vs Triloknath on 1 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/570/1986	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 570 of 1986
 

With


 

CROSS
OBJECTION No. 6 of 2011
 

In
FIRST APPEAL No. 570 of 1986
 

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

 

ISHWARBHAI
BHAGWANDAS PATEL - Appellant(s)
 

Versus
 

TRILOKNATH
MOHITMANI & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
MAYA S DESAI for
Appellant(s) : 1, 
NOTICE SERVED for Defendant(s) : 1, 
MR
SHANTILAL S SHAH for Defendant(s) : 2, 
MR VIBHUTI NANAVATI for
Defendant(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 01/03/2011 

 

 
 
ORAL
ORDER

In
spite of the order dated 9th
May 2008, no actions are taken on behalf of learned counsel for the
appellant as yet. As a last chance, S.O. to 22nd
March 2011.

It
is made clear that if needful is not done by the next date, the
appeal will be dismissed.

(K.S.JHAVERI,J.)

pawan

   

Top