Gujarat High Court High Court

Gopalbhai vs Patel on 2 August, 2011

Gujarat High Court
Gopalbhai vs Patel on 2 August, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/261/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 261 of 2010
 

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


 

GOPALBHAI
MEGHJIBHAI PATEL & 1 - Appellant(s)
 

Versus
 

PATEL
NARSHIBHAI RUDA (DECD.) REPR.BY SHASTRI NARAYAN SWARUP & 1 -
Defendant(s)
 

=========================================================
Appearance : 
PARTY-IN-PERSON
for Appellant(s) : 1 -
2. 
MRS VD NANAVATI for Defendant(s) : 1, 
None for Defendant(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

Date
: 27/12/2010 

 

ORAL
ORDER

Party-in-person
Dr. Gopalbhai Meghjibhai Patel is present and has tendered the list
of documents as well as the written submissions. Learned Senior
Counsel Mr. S.N.Shelat appears with Mrs. V.D.Nanavati and states that
some time may be granted to peruse the documents and for taking
further instructions. He has also stated that other documents may
also be required and therefore the matter may be adjourned and the
copies of the documents which are tendered before the Court today may
be ordered to be provided. Party-in-person Dr.Gopalbhai Meghjibhai
Patel states that he would supply the copies of the documents which
are tendered in the Court today during the course of the day.
Therefore, the matter is adjourned to 21st
January 2011.

(RAJESH
H. SHUKLA, J.)

jani

   

Top