Gujarat High Court High Court

Chimanlal vs Decd.Hetaben on 22 April, 2011

Gujarat High Court
Chimanlal vs Decd.Hetaben on 22 April, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/71/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 71 of 2011
 

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

 

CHIMANLAL
VALLABHBHAI PATEL - Appellant(s)
 

Versus
 

DECD.HETABEN
VALLABHBHAI PATEL(DELETED AS PER ORDER) & 5 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
SM BHATT for
Appellant(s) : 1,MR VIRAL M PANDYA for Appellant(s) : 1,MR JIGIS S
BHATT for Appellant(s) : 1, 
None for Defendant(s) : 1, 3,5 - 6,
6.2.2,6.2.3  
MRNISARGNTRIVEDI for Defendant(s) : 2 - 3, 3.2.2,
3.2.3,3.2.4 - 4. 
MSHIRALAPANCHAL for Defendant(s) : 3.2.1, 3.2.2,
3.2.3,3.2.4 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

 
 


 

Date
: 22/04/2011 

 

 
 
ORAL
ORDER

Mr.

Viral Pandya learned advocate appearing for the appellant has filed
sick-note. It appears that earlier also, the matter was adjourned
from time to time at the request of Mr. Pandya. It also appears that
there are other two advocates appearing for the appellant but they
are also not present. Under the circumstances, last opportunity is
granted to the appellant and the matter is kept on 27.4.2011.

[
BELA TRIVEDI, J.]

mandora/

   

Top