Gujarat High Court
Kumbhar vs Dabhi on 17 February, 2011
Gujarat High Court Case Information System
Print
SA/47/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 47 of 2010
=========================================================
KUMBHAR
PASHABHAI VIRABHAI & 1 - Appellant(s)
Versus
DABHI
SHIVAJI POCHAJI & 1 - Defendant(s)
=========================================================
Appearance
:
MR
MAHENDRA K PATEL for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 - 2, 2.2.1,
2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6, 2.3.1, 2.3.2,2.3.3
None for
Defendant(s) : 1 - 2.
MR DHAVAL D VYAS for Defendant(s) : 1.2.1,
1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
RULE SERVED for Defendant(s) :
1.3.1, 1.3.2, 1.3.3, 1.3.4,1.3.5 - 2, 2.2.2, 2.2.3, 2.2.4, 2.2.5,
2.2.6, 2.2.7,2.2.8
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 17/02/2011
ORAL
ORDER
Learned
advocate Mr. Dhaval D. Vyas, on instructions, states that respondent
No. 1/1 Bhagvandasji Shivaji Chavda has expired on 13.10.2010.
In
view of above, S.O. to 24.2.2011.
(BANKIM
N. MEHTA, J)
(pkn)
Top