Gujarat High Court
Amrutbhai vs Bhajiwala on 30 September, 2011
Gujarat High Court Case Information System
Print
FA/3066/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No.3066 of 2011
=====================================================
AMRUTBHAI
SUKHABHAI PATEL - Appellant(s)
Versus
DAMYANTIBEN
D/O HIRALAL JAGJIVANDAS
BHAJIWALA
(PATEL) - Defendant(s)
=====================================================
Appearance
:
R C JANI & ASSOCIATE for
Appellant(s) : 1,
None for Defendant(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 30/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.Jani,
learned counsel for the appellant, states that the appellant is ready
to deposit amount of Rs.10,000/- towards probable costs to the
respondent, if this Court is inclined to consider the matter and even
chances of settlement may be there.
Hence,
NOTICE returnable on 12.10.2011 on condition that the
appellant deposits amount of Rs.10,000/- with this Court before the
returnable date.
Sd/-
[JAYANT
PATEL,J]
Sd/-
[
R.M.CHHAYA, J]
***
Bhavesh*
Top