Gujarat High Court
Jaikrishna vs Keharsing on 27 August, 2010
Gujarat High Court Case Information System
Print
FA/719/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 719 of 2010
=========================================================
JAIKRISHNA
JANAKBHAI PANDYA - Appellant(s)
Versus
KEHARSING
C/O PREMCHAND TELERAM & 2 - Defendant(s)
=========================================================
Appearance
:
MR
DN PANDYA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 16/06/2010
ORAL
ORDER
Mr.
Pandya learned advocate for the appellant has submitted that the
present appeal arises from the common judgment and award which is
subject matter of challenge in the First Appeal No. 4495 of 2009. The
said First Appeal being the First Appeal No. 4495 of 2009 has been
admitted by order dated 14th December 2009.
In
view of the said statement by Mr. Pandya learned advocate for the
appellant, Admit.
(K.M.THAKER,J.)
Suresh*
Top