Gujarat High Court High Court

Baibaben vs Kalabhai on 9 July, 2008

Gujarat High Court
Baibaben vs Kalabhai on 9 July, 2008
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

AOST/240/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER-STAMP NUMBER No. 240 of 2008
 

WITH
 

CIVIL
APPLICATION (STAMP) NO. 8077 OF 2008
 

IN
 

APPEAL
FROM ORDER (STAMP) NO. 240 OF
2008 
 
=========================================================

 

BAIBABEN
DHIRUBHAI KHACHAR THROUGH POA DHIRUBHAI K KHACHER'' - Appellant(s)
 

Versus
 

KALABHAI
BHAGUBHAI PATEL & 8 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
PY DIVYESHVAR for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
9. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

REGISTRAR
			(JUDICIAL)
		
	

 

				Date
: 09/07/2008 

 

 
ORAL
ORDER

Learned
Advocate Mr. Parth Divyeshvar filed a note for refusal of
registration of both matters. Refusal of registration of both matters
are hereby refused and certified copies of the impugned order be
returned as the claim below of five lakhs before the Lower Appellate
Court. The office has made submission regarding the same and refusal
of registration of both matters. Refusal of registration is hereby
granted under Rule-8 of the Gujarat High Court Rules,1993 and
certified copy of the impugned order be returned on the condition to
produce simple copy for the record.

No
order as to costs.

(G.K.

Upadhyay)

Registrar
(Judicial)

Nabila

   

Top