Gujarat High Court
Hansaben vs Abdul on 5 September, 2008
Bench: J.R.Vora And Z.K.Saiyed, Z.K.Saiyed
FA/5304/2006 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 5304 of 2006 ========================================================= HANSABEN KHUMANSINH PADHIYAR & 2 - Appellant(s) Versus ABDUL RAFIQ BIN IMRAJ ARAB (DRIVER & 2 - Defendant(s) ========================================================= Appearance : MR SP MAJMUDAR for Appellant(s) : 1 - 3.MR PP MAJMUDAR for Appellant(s) : 1, NOTICE SERVED for Defendant(s) : 1, RULE UNSERVED for Defendant(s) : 2, RULE NOT RECD BACK for Defendant(s) : 3, MR RAJNI H MEHTA for Defendant(s) : 3, ========================================================= CORAM : HONOURABLE MR.JUSTICE J.R.VORA and HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 05/09/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Learned
Advocate for the appellant submits that as per his instruction, from
client, respondent No.2 has expired and confirmed instruction is to
be taken. Hence he seeks time. S.O. to 12.9.2008.
(J.R.
VORA, J.)
(Z.K.SAIYED,J.)
sas