Gujarat High Court High Court

Jamnadas vs Manjulaben on 8 August, 2008

Gujarat High Court
Jamnadas vs Manjulaben on 8 August, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/280/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 280 of 2007
 

With


 

CIVIL
APPLICATION No. 10371 of 2007
 

In
APPEAL FROM ORDER No. 280 of 2007
 

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

 

JAMNADAS
RAMANLAL MODI - Appellant(s)
 

Versus
 

MANJULABEN
JAYANTILAL TAPIYAWALA & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NA SHAIKH for
Appellant(s) : 1, 
MR PM LAKHANI for Respondent(s) : 1 - 6. 
MRS
RP LAKHANI for Respondent(s) : 1 - 6. 
MR RI SHARMA for
Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 08/08/2008 

 

 
 
ORAL
ORDER

It
is reported that there is a sick note/leave note of the learned
advocate appearing on behalf of the respective parties. This
appeal from order is of the year 2007 and is sufficiently adjourned.
In view of the above and in the interest of justice and as a last
chance, the matter stands adjourned to 14th August, 2008.
On that day irrespective of sick note or leave note of any of the
learned advocates appearing for the respective parties and/or
non-availability of any of the learned advocates appearing for the
respective parties, the matter will be proceeded further.

(
M.R. SHAH, J. )

syed/

   

Top