Gujarat High Court
Ishwarbhai vs Laxmansing on 25 January, 2011
Gujarat High Court Case Information System
Print
FA/406/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 406 of 1994
======================================
ISHWARBHAI
CHUNIBHAI PATEL & 5 - Appellants
Versus
LAXMANSING
MADHUSING CHAUHAN & 4 - Defendants
======================================
Appearance :
NOTICE
SERVED for Appellant(s) : 1 - 2, 6,NOTICE UNSERVED for Appellant(s) :
3 - 5.
None for Defendant(s) : 1 - 2.
MR RAJNI H MEHTA for
Defendant(s) : 3,
NOTICE SERVED for Defendant(s) : 4,
MR
VIBHUTI NANAVATI for Defendant(s) :
5,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/01/2011
ORAL
ORDER
Mr.Hemant
Shah, learned advocate, has stated that he has instruction to appear
on behalf of the appellants and he got Vakalatnama of appellant Nos.1
& 2. Vakalanama for rest of the appellants shall be obtained by
him within a period of two weeks from today. He will file his
appearance on behalf of the appellants within a period of two weeks
from today. Hence, S.O. to 8th February,2011.
[M.R.SHAH,J]
*dipti
Top