Gujarat High Court
Chaitanyadev vs Vajesang on 10 November, 2008
Gujarat High Court Case Information System
Print
FA/52/7601 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 5276 of 2001
=========================================================
CHAITANYADEV
SURENDRASINH ZALA - Appellant(s)
Versus
VAJESANG
BANESANG DODIYA - Defendant(s)
=========================================================
Appearance
:
MR
SATYEN B RAWAL for
Appellant(s) : 1,
MR PS CHAMPANERI for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 10/11/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Heard
Mr. Raval for the appellant and Mr. Champaneri for the respondent.
Admit.
As
the Appeal is of 2001 and the same has not come up for admission
since long, we expedite the final hearing of Appeal. Office is
directed to place the Appeal for final hearing after receiving the
Paper Book.
(R.P.DHOLAKIA,J.)
(Z.
K. SAIYED, J. )
sas
Top