Gujarat High Court High Court

Manilal vs Induben on 24 August, 2011

Gujarat High Court
Manilal vs Induben on 24 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1151/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1151 of 1995
 

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

 

MANILAL
R PATEL - Appellant(s)
 

Versus
 

INDUBEN
ALIAS INDIRABAEN RAMANLAL THAKKAR - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
JS YADAV for
Appellant(s) : 1, 
NOTICE SERVED for Defendant(s) : 1, 
MR KN
THAKKER for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 24/08/2011 

 

 
 
ORAL
ORDER

Mr.

J.S. Yadav, learned Advocate for the appellant, seeks permission to
retire from the matter. Mr. Yadav, learned Advocate, is allowed to
retire from the matter.

Party-in-person
is present before this Court, he wants to argue his matter
independently. The paper book will be supplied to him within one week
from today. S.O. to 9th September, 2011.

Office
is directed not to show the name of Mr. Yadav, learned Advocate for
the appellant.

(K.S.JHAVERI,J.)

pawan

   

Top