Gujarat High Court High Court

Umeddas vs Ranabhai on 4 July, 2011

Gujarat High Court
Umeddas vs Ranabhai on 4 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/51/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No.51 of 2011
 

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

UMEDDAS
AMARDAS TILAVAT - Appellant(s)
 

Versus
 

RANABHAI
BHAGVANBHAI DANGAR & 1 - Defendant(s)
 

========================================= 
Appearance: 
MR
MB PARIKH for
Appellant(s): 1, 
NOTICE NOT RECD BACK for Defendant(s): 1 - 2,
2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6, 2.2.7, 2.2.8,2.2.9  
None for
Defendant(s): 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 04/07/2011 

 

 
ORAL
ORDER

Learned
advocate for the appellant states that as per his instructions, the
respondents have already been served. In the circumstances, registry
to verify and inform as to whether the respondents have been served.
S.O. to 13th July, 2011.

(
Harsha Devani, J. )

hki

   

Top