Gujarat High Court High Court

Ranjitsinh vs Mahavirsinh on 29 September, 2010

Gujarat High Court
Ranjitsinh vs Mahavirsinh on 29 September, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1394/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1394 of 2010
 

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


 

RANJITSINH
@ VIKRAMSINH GULABSINH JHALA - Appellant
 

Versus
 

MAHAVIRSINH
@ MEHUL GULABSINH JHALA & 3   Respondents 

 

=========================================================
Appearance : 
MR
KANAK K VAGHELA for
Appellant: MR VIRAT G POPAT for Appellant 
MR NIRAV C THAKKAR for
Respondent : 1, 
None for Respondents : 2, 2.2.1, 2.2.2,2.2.3 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 29/09/2010 

 

 
 
ORAL
ORDER

Shri
Popat, learned advocate appearing for the appellant under the
instructions of his client submits that the appropriate Court fees
would be paid with an intimation to the respondents hereinabove
within 6 (six) weeks from today.

The
appeal is admitted. Shri Popat, learned advocate has relied upon the
decision of the Apex Court in case of P.K. PALANISAMY VS. N.
ARUMUGHAM AND ANOTHER, reported in (2009) 9 SCC 173.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top