Gujarat High Court
Madhavlal vs Jagmohan on 23 October, 2008
Gujarat High Court Case Information System
Print
FA/278520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2785 of 2008
=========================================================
MADHAVLAL
RATANLAL KOSHTI - Appellant(s)
Versus
JAGMOHAN
TARASINGH & 4 - Defendant(s)
=========================================================
Appearance
:
MR
VIMAL M PATEL for
Appellant(s) : 1,
NOTICE
UNSERVED for
Defendant(s) : 1,
RULE
SERVED BY DS for
Defendant(s) : 2
- 3.
DELETED
for Defendant(s) : 4,
MR
CB DASTOOR for
Defendant(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 23/10/2008
ORAL
ORDER
Considering
the request made by learned advocate Mr. Patel, matter is adjourned
to 28th November 2008.
Registry
is directed to separate Civil Application 7789 of 2008 which is not
cognate matter of First Appeal No.2785 of 2008.
[H.K.
RATHOD, J.]
#Dave
Top