Gujarat High Court High Court

State vs S.R.Mistry on 30 July, 2010

Gujarat High Court
State vs S.R.Mistry on 30 July, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/654/1989	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 654 of 1989
 

With


 

FIRST
APPEAL No. 688 of 1989
 

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

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

S.R.MISTRY
& 1 - Defendant(s)
 

=========================================
 
Appearance : 
MR
NJ SHAH, ASST. GOVERNMENT PLEADER
for Appellant(s) : 1, 
MR
GT DAYANI for Defendant(s) : 1, 
NOTICE SERVED for Defendant(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 30/07/2010 

 

ORAL
ORDER

Registry
is directed to verify whether this matters are required to be send to
concerned District Court in view of Rule 217, Chapter 20 of Gujarat
High Court Rules and section 15 of the Gujarat Civil Courts Act,
2005, as amount involved in this appeals are less than 5 lacs. Stand
over to 05th August, 2010.

[M.D.Shah,
J.]

satish

   

Top