Gujarat High Court High Court

Rawal vs Vakatsinh on 25 April, 2011

Gujarat High Court
Rawal vs Vakatsinh on 25 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1112/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1112 of 1993
 

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

 

RAWAL
RAMJIBHAI LALLUBHAI & 4 - Appellant(s)
 

Versus
 

VAKATSINH
KULAJI THAKOR & 4 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
VH DESAI for
Appellant(s) : 1,3 - 5.(MR SG SHAH) for Appellant(s) : 1,DELETED for
Appellant(s) : 2, 
None for Defendant(s) : 1 - 2, 5, 
MR RAJNI H
MEHTA for Defendant(s) : 3, 
NOTICE UNSERVED for Defendant(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/04/2011 

 

 
 
ORAL
ORDER

Time
to pay process fee is extended upto 29.04.2011 failing which appeal
shall stand dismissed for default automatically.

(K.S.

JHAVERI, J.)

Divya//

   

Top