Gujarat High Court High Court

Kajal vs Punj on 11 November, 2011

Gujarat High Court
Kajal vs Punj on 11 November, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2535/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2535 of 1997
 

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

 

KAJAL
WD/O SATISH THAVARDAS MUNSHI & 2 - Appellant(s)
 

Versus
 

PUNJ
SONS PVT.LTD. & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
NANAVATY
ADVOCATES for
Appellant(s) : 1 - 3. 
NOTICE UNSERVED for Defendant(s) : 1, 
NOTICE
SERVED for Defendant(s) : 2, 
(MR PV NANAVATI) for Defendant(s) :
3, 
MR VIBHUTI NANAVATI for Defendant(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 26/08/2008 

 

ORAL
ORDER

Mr.Buch,
learned advocate for the appellant requests to delete respondent
no.1. Permission is granted. Respondent no.1 stands deleted from
present proceedings.

Learned
advocate, Mr.Vibhuti Nanavati appears for no.3, therefore, name of
Mr.P.V.Nanavati may be deleted. Paper book to be supplied on or
before 8th September 2008. S.O. to 9th
September, 2008.

(K.S.Jhaveri,
J.)

*malek

   

Top