Gujarat High Court High Court

Amarlal vs Hiralal on 15 October, 2008

Gujarat High Court
Amarlal vs Hiralal on 15 October, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/644319/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 6443 of 1998
 

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

 

AMARLAL
L DAULATANI & 1 - Appellant(s)
 

Versus
 

HIRALAL
SOMNATH MODI & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
ARCHANA ACHARYA FOR MR SB VAKIL for
Appellant(s) : 1
- 2. 
DELETED
for respondent(s) : 1
- 2,2.2.1  
MR
HARIN P RAVAL for
respondent (s) : 2.2.2,
2.2.3,2.2.4 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 15/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Ms.Archana
Acharya for Mr.S.B.Vakil, learned counsel for the appellant has
tendered ledger copy of the paper book. Same is ordered to be taken
on record. She has assured that she will supply copy of the paper
book to the learned counsel, Mr.Harin P.Raval. She sought time after
Diwali vacation. Matter stands over beyond Diwali vacation.

(R.P.DHOLAKIA,J)

(Z.K.SAIYED,J.)

radhan/

   

Top