Gujarat High Court
Bachubhai vs Kantibhaigemalbhai on 25 April, 2011
Gujarat High Court Case Information System
Print
FA/1102/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1102 of 1993
=========================================================
BACHUBHAI
GOPALBHAI MISTRY & 1 - Appellant(s)
Versus
KANTIBHAIGEMALBHAI
VASAVA & 2 - Defendant(s)
=========================================================
Appearance
:
MR
KB PADIA for
Appellant(s) : 1 - 2.
None for Defendant(s) : 1 - 2.
MR AJAY R
MEHTA for Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/04/2011
ORAL
ORDER
The
learned advocate for the appellants has expired Hence, issue
notice to the appellants, returnable on 13th
July 2011.
In
view of aforesaid, there is no question of payment of process fees as
per the earlier order.
(K.S.
Jhaveri, J)
Aakar
Top