Gujarat High Court High Court

Jaikrishna vs Keharsing on 27 August, 2010

Gujarat High Court
Jaikrishna vs Keharsing on 27 August, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/719/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 719 of 2010
 

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

 

JAIKRISHNA
JANAKBHAI PANDYA - Appellant(s)
 

Versus
 

KEHARSING
C/O PREMCHAND TELERAM & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
DN PANDYA for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 16/06/2010 

 

 
 
ORAL
ORDER

Mr.

Pandya learned advocate for the appellant has submitted that the
present appeal arises from the common judgment and award which is
subject matter of challenge in the First Appeal No. 4495 of 2009. The
said First Appeal being the First Appeal No. 4495 of 2009 has been
admitted by order dated 14th December 2009.

In
view of the said statement by Mr. Pandya learned advocate for the
appellant, Admit.

(K.M.THAKER,J.)

Suresh*

   

Top