Gujarat High Court High Court

Ranjanben vs Sureshbhai on 3 July, 2008

Gujarat High Court
Ranjanben vs Sureshbhai on 3 July, 2008
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/3578/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3578 of 2006
 

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

 

RANJANBEN
DINESHCHANDRA DESAI THRO' POH MRUDULABEN A PATEL - Appellant(s)
 

Versus
 

SURESHBHAI
KANIYALAL BHATTI & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
SHITAL R PATEL for
Appellant(s) : 1, 
RULE
SERVED for
Defendant(s) : 1
- 3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

Date
: 03/07/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.H.SHUKLA)

As
per the office note dated 2.7.2008, R&P has not been received
with paper-book.

Learned
advocate Mr. Shital R. Patel for the Appellant is directed to
prepare the paper book within three weeks.

Registry
is directed to call for R&P of MACP No. 437 of 1989, 593 of
1989, 594 of 1989 and 683 of 1989 from MACT (Aux.) and Fast Track
Court No.6 Khed at at Nadiad so as to reach to this Court on or
before 17.7.2008.

Registry
is further directed to list the matter for final hearing on
31.7.2008.

(A.M.Kapadia,J)

(R.H.Shukla,J)

Jayanti*

   

Top