Gujarat High Court High Court

Abdulsatar vs Baljitsing on 25 February, 2010

Gujarat High Court
Abdulsatar vs Baljitsing on 25 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2180/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 2180 of 2010
 

In


 

FIRST
APPEAL No. 4893 of 2007
 

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

 

ABDULSATAR
ISMAILBHAI MANSURI & 3 - Petitioner(s)
 

Versus
 

BALJITSING
VISHNUSING BHADARIYA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MRUGEN K PUROHIT for
Petitioner(s) : 1 - 4. 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 25/02/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Mrugen K. Purohit for applicants. Considering
submissions made by learned Mr. Purohit for applicants,considering
prayer made in this application, First Appeal No. 4893 of 2007 is
fixed for final hearing on 26.2.2010. Registry is directed to notify
said first appeal for final hearing on 26.2.2010 accordingly. This
application is disposed of accordingly.

(H.K.

Rathod,J.)

Vyas

   

Top