Gujarat High Court
Amarlal vs Hiralal on 15 October, 2008
Gujarat High Court Case Information System
Print
FA/644319/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 6443 of 1998
=========================================================
AMARLAL
L DAULATANI & 1 - Appellant(s)
Versus
HIRALAL
SOMNATH MODI & 3 - Defendant(s)
=========================================================
Appearance
:
MS
ARCHANA ACHARYA FOR MR SB VAKIL for
Appellant(s) : 1
- 2.
DELETED
for respondent(s) : 1
- 2,2.2.1
MR
HARIN P RAVAL for
respondent (s) : 2.2.2,
2.2.3,2.2.4 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 15/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Ms.Archana
Acharya for Mr.S.B.Vakil, learned counsel for the appellant has
tendered ledger copy of the paper book. Same is ordered to be taken
on record. She has assured that she will supply copy of the paper
book to the learned counsel, Mr.Harin P.Raval. She sought time after
Diwali vacation. Matter stands over beyond Diwali vacation.
(R.P.DHOLAKIA,J)
(Z.K.SAIYED,J.)
radhan/
Top