Gujarat High Court High Court

Chhotubhai vs Sidi on 8 August, 2011

Gujarat High Court
Chhotubhai vs Sidi on 8 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2341/1987	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2341 of 1987
 

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

 

CHHOTUBHAI
KESHAVBHAI PITHAWALA & 2 - Appellant(s)
 

Versus
 

SIDI
MOHMAD NASRULLAKHAN,HEIRSOF DECD.SIDI MOHAMMED SARURKHA -
Defendant(s)
 

=========================================================
 
Appearance
: 
MR
RR MARSHALL for
Appellant(s) : 1 - 3, 3.2.1,3.2.2  
MRS KETTY A MEHTA for
Defendant(s) : 1,1.2.1
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/08/2011 

 

 
 
ORAL
ORDER

1. On
25.07.2011, this Court has passed following order:-

“At the request
of Mr. Marshall, ld. Senior Counsel, S.O. to 08.08.2011. In the
meantime, appropriate application will be filed for legal heirs.”

2. In
spite of earlier order, no action is taken as yet. Therefore, the
appeal stands abated.

(K.S.JHAVERI,J.)

pawan

   

Top