Gujarat High Court High Court

Haji vs Mohansingh on 1 March, 2011

Gujarat High Court
Haji vs Mohansingh on 1 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/391/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 391 of 2011
 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 396 of 2011
 

With


 

CROSS
OBJECTION No. 4 of 2011
 

In
FIRST APPEAL No. 552 of 2010
 

With


 

MISC.CIVIL
APPLICATION No. 638 of 2011
 

In
FIRST APPEAL (STAMP NUMBER) No. 4124 of 2010
 

With


 

CIVIL
APPLICATION No. 2448 of 2011
 

In
FIRST APPEAL (STAMP NUMBER) No. 375 of 2011
 

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

 

HAJI
SULEMANBHAI JAMALBHJAI KADIVALA & 1 - Appellant(s)
 

Versus
 

MOHANSINGH
RUPSINGH RAJPUT & 4 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
DAIFRAZ HAVEWALLA for
Appellant(s) : 1 - 2.MR MAULIK N SHAH for Appellant(s) : 1 - 2. 
None
for Defendant(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 01/03/2011
 

ORAL
ORDER

Office
objections to be removed on or before 15th
March 2011, failing which the appeals along with Civil Applications
will stand dismissed for non-prosecution.

Registry
to notify present matters for appropriate orders on 22nd
March 2011.

(K.S.

Jhaveri, J)

Aakar

   

Top