Gujarat High Court High Court

Anandiben vs Ahmed on 28 April, 2011

Gujarat High Court
Anandiben vs Ahmed on 28 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1702/1993	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1702 of 1993
 

With


 

FIRST
APPEAL No. 1800 of 1993
 

With


 

FIRST
APPEAL No. 2130 of 1993
 

With


 

FIRST
APPEAL No. 2151 of 1993
 

With


 

FIRST
APPEAL No. 2259 of 1993
 

With


 

FIRST
APPEAL No. 2365 of 1993
 

With


 

FIRST
APPEAL No. 2371 of 1993
 

With


 

FIRST
APPEAL No. 2425 of 1993
 

With


 

FIRST
APPEAL No. 2493 of 1993
 

With


 

FIRST
APPEAL No. 2494 of 1993
 

With


 

FIRST
APPEAL No. 2585 of 1993
 

With


 

FIRST
APPEAL No. 2587 of 1993
 

With


 

FIRST
APPEAL No. 2695 of 1993
 

With


 

FIRST
APPEAL No. 2 of 1994
 

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

 

ANANDIBEN
WD/O DABHAI VAJABHAI & 4 - Appellant(s)
 

Versus
 

AHMED
RASUL TASIYA & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MAHESH R SHAH for
Appellant(s) : 1 - 5. 
NOTICE SERVED for Defendant(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 28/04/2011 

 

 
 
ORAL
ORDER

Time
for payment of process fee is extended upto 02.05.2011, failing
which the matters shall stand dismissed for non- prosecution.

Returnable
date is extended upto 23.06.2011. A copy of order be placed in each
matter.

(K.S.JHAVERI,
J.)

niru*

   

Top