Gujarat High Court High Court

Hemanginiben vs Siddi on 5 July, 2011

Gujarat High Court
Hemanginiben vs Siddi on 5 July, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/386220/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No.3862 of 2001
 

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

HEMANGINIBEN
JAYENDRABHAI SHAH & 2 - Appellant(s)
 

Versus
 

SIDDI
NURMOHMED HUSEINBHAI DELETED AS PER COURT ORDER & 6 -
Defendant(s)
 

===================================================== 
Appearance
: 
MR KARTIKEY P RAWAL for
Appellant(s) : 1, 
DELETED for Defendant(s) : 1, 4, 7, 
NOTICE
SERVED for Defendant(s) : 2, 
SERVED BY RPAD - (N) for Defendant(s)
: 2, 6, 
MR SUNIL B PARIKH for Defendant(s) : 3, 
NOTICE UNSERVED
for Defendant(s) : 5, 
MR HARDIK C RAWAL for Defendant(s) :
6, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 


Date
: 05/07/2011 

 


 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

It
has been stated by Mr.Parikh, learned counsel appearing on behalf of
respondent No.3, that the cognate matter being First Appeal No.3861
of 2001 has not been notified. Hence, office to list both these
matters on 12.07.2011.

Sd/-

[JAYANT
PATEL,J]

Sd/-

[
R.M.CHHAYA, J]

***

Bhavesh*

   

Top