Gujarat High Court
Babaji vs Jay on 12 August, 2008
Gujarat High Court Case Information System
Print
FA/357120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3571 of 2008
With
CIVIL
APPLICATION No. 9321 of 2008
=========================================================
BABAJI
LAKSHAMANJI SOLANKI - Appellant(s)
Versus
JAY
AMBE QUERRY THRO' H.B. PATEL & 2 - Defendant(s)
=========================================================
Appearance
:
MS
LOPA BHATT WITH MR AD DESAI for
Appellant(s) : 1,
None for Defendant(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/08/2008
ORAL
ORDER
Admit.
Expedited. Appeal is fixed for hearing on 18th November
2008.
(K.S.
JHAVERI, J.)
ORDER
IN CIVIL APPLICATION NO. 9321 OF 2008
This
Civil Application is misconceived. In that view of the matter, the
same requires to be disposed of. Civil Application stands disposed
of accordingly.
(K.S.
JHAVERI, J.)
Divya//
Top