Gujarat High Court High Court

Gopsing vs Naklabhai on 20 September, 2011

Gujarat High Court
Gopsing vs Naklabhai on 20 September, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8066/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 8066 of 2011
 

In


 

SECOND
APPEAL No. 161 of
2011 
=========================================================

 

GOPSING
VAHIABHAI RATHVA(DECD.) H U F MANAGED BY: RATHVA MAN - Petitioner(s)
 

Versus
 

NAKLABHAI
BANDARIABHAI RATHVA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LALJI R MOKARIA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

Date
: 20/09/2011 

 

ORAL
ORDER

Though,
this matter is listed on the Board, the Registry had not sent the
papers along with the labai. Instead the case papers have directly
been sent to the Court.

On request
made by the learned Advocates for the respective parties, the matter
is adjourned to 7TH
OCTOBER, 2011.

(HARSHA
DEVANI, J.)

Umesh/

   

Top